Gujarat High Court High Court

Jayesh vs Rajkot on 1 February, 2011

Gujarat High Court
Jayesh vs Rajkot on 1 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1575/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 1575 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 1002 of 2009
 

With


 

CIVIL
APPLICATION No. 10976 of 2009
 

In
LETTERS PATENT APPEAL No. 1575 of 2009
 

With


 

CIVIL
APPLICATION No. 9151 of 2009
 

In
LETTERS PATENT APPEAL No. 1575 of 2009
 

 
 
=========================================================

 

JAYESH
HEMANTBHAI JOSHI - Appellant(s)
 

Versus
 

RAJKOT
NAGARIK SAHAKARI BANK LTD (MULTI STATE BANK) - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for Appellant(s) : 1, 1.2.1, 1.2.2,1.2.3  
MR JR
SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE         MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER     1st February 2011
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Post
the matter on 9th
March 2011.

We
may mention that this Court has not passed any order granting prayer
for interim
relief,
though it was heard earlier. For the said reason, petition for
interim
relief is dismissed. Civil Application No. 9151/2009 stands disposed
of.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top