Gujarat High Court High Court

Kalpesh vs Jalaram on 10 February, 2011

Gujarat High Court
Kalpesh vs Jalaram on 10 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/17270/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17270 of 2010
 

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

 

KALPESH
SHAMBHULAL THAKKAR - Petitioner(s)
 

Versus
 

JALARAM
MERCANTILE CO-OPERATIVE CREDIT SOCIETY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRABHAV A MEHTA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
MR HARSHADRAY A DAVE for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 10/02/2011 

 

ORAL
ORDER

It
is submitted by learned advocate Mr.Prabhav Mehta for the petitioner
that as per the order passed by this Court the petitioner has
already deposited Rs.10.00 lacs (Rupees Ten Lacs) with the Registry.
He has produced a xerox copy of the receipt, the same is ordered to
be taken on record.

Learned
advocate Mr.Harshadray Dave appears on behalf of respondent No.4.
Learned advocate Mr.S.A.Kotecha has submitted that he has
instructions to appear on behalf of respondents No.2 and 3 and he
will file Vakalatnama on their behalf. Hence the matter is
adjourned to 01st March, 2011. Interim relief granted
earlier to continue till then.

(
M.D. SHAH, J. )

syed/

   

Top