Gujarat High Court High Court

Jayraj vs Charotar on 1 March, 2011

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1298/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1298 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 1300 of 2004
 

With


 

LETTERS
PATENT APPEAL No. 1608 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 1301 of
2004 
 
=================================================
 

JAYRAJ
BUILDERS & 5 - Appellant(s)
 

Versus
 

CHAROTAR
NAGRIK SAHAKARI BANK LTD. & 1 - Respondent(s)
 

================================================= 
Appearance
: 
SINGHI
& CO for Appellant(s) : 1 - 6. 
MR DIPEN A DESAI for
Respondent(s) : 1, 
MRS. KRINA CALLA AGP for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 25/02/2011 

 

ORAL
ORDER

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

Mr.

D.K. Thakkar, the Official Liquidator has appeared to assist the
Court. Due to shortage of time, case is adjourned. Post the matter
on 04.03.2011.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top