Gujarat High Court Case Information System
Print
CA/3151/2010 2/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3151 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1404 of 2009
=========================================================
JADAR
VIBHAGIYA COOPERATIVE GIN MILL LTD - Petitioner(s)
Versus
MANAGER
& 3 - Respondent(s)
=========================================================
Appearance
:
MR
GM AMIN for
Petitioner(s) : 1,
MR JAYANT P BHATT for Respondent(s) : 1,
None
for Respondent(s) : 2,
MR MANISHS SHAH for Respondent(s) : 3,
MR.
H.K. PATEL, LEARNED ASSISTANT GOVERNMENT PLEADER for Respondent(s) :
4,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/04/2010
ORAL
ORDER
1. This
application has been filed with a prayer to notify Special Civil
Application No.1404/2009 before the Court.
2. Heard
Mr. G.M. Amin, learned counsel for the applicant, Mr. Jayant .P.
Bhatt, learned advocate for respondent No.1, Mr. Manish Shah, learned
advocate for respondent No.3 and perused the averments made in the
application. It is submitted by Mr. G.M. Amin,
learned counsel for the applicant that the respondent No.1-Bank is
not releasing the Fixed Deposit of the applicant which is lying with
them and, as the issue involved in the petition is not a lengthy one,
the prayers made in the application may be granted. In view thereof,
the prayers made in the application deserve to be granted.
3. Accordingly,
the application is allowed. Registry is directed to notify Special
Civil Application No.1404/2009 on 26.04.2010. The application stands
disposed of, as above.
(Smt. Abhilasha Kumari, J.)
Safir*
Top