Gujarat High Court High Court

Kamlesh vs Authorized on 4 July, 2011

Gujarat High Court
Kamlesh vs Authorized on 4 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7209/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7209 of
2011 
 
=================================================


 

KAMLESH
R SHAH - Petitioner(s)
 

Versus
 

AUTHORIZED
OFFICER OF BANK OF BARODA - Respondent(s)
 

=================================================
 
Appearance : 
MR
ROHIT N PATEL for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 04/07/2011 

 

ORAL
ORDER

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

Ms.

Meena Vyas states that she has been instructed by Mr. Rohit N. Patel,
learned counsel for the petitioner, not to press the present writ
petition, as the matter is now covered by the decision of this Court.
In view of such submission, no other order is required to be passed.
The Special Civil Application stands disposed of as not pressed.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top