Gujarat High Court High Court

Kaka vs The on 24 June, 2008

Gujarat High Court
Kaka vs The on 24 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/1570/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1570 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 19808 of 2007
 

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

KAKA
FAMILY TRUST & 1 - Appellant(s)
 

Versus
 

THE
SOCIAL COOPERATIVE BANK LIMITED & 6 - Respondent(s)
 

======================================
 
Appearance : 
MR
P A MEHD for Appellant(s) : 1 - 2. 
MR
AR GUPTA for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2, 
MR
BS BRAHMBHATT for Respondent(s) : 3 - 6. 
MR
MB GANDHI for Respondent(s) :
7, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 24/06/2008 

 

ORAL
ORDER

Learned
counsel for the appellant submits that he has taken the consent of
other side. Prays time.

List
it on 30.07.2008.

Till
then, the interim relief granted earlier to continue.

(Y.R.

Meena, C.J.)

(J.C.

Upadhyaya, J.)

binoy

   

Top