Gujarat High Court
Kantibhai vs Unknown on 17 June, 2011
Gujarat High Court Case Information System
Print
MCA/1474/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION-CLARIFICATION OF ORDER No. 1474 of 2011
In
LETTERS PATENT APPEAL No. 1484 of 2010
In
SPECIAL CIVIL APPLICATION No. 3259 of 2009
With
MISC.CIVIL
APPLICATION No. 1475 of 2011
In
LETTERS PATENT APPEAL No. 1490 of 2010
To
MISC.CIVIL
APPLICATION No. 1480 of 2011
In
SPECIAL CIVIL APPLICATION No. 8406 of
2010
=================================================
KANTIBHAI
CHHOTUBHAI PATEL - Applicant(s)
Versus
UNION
OF INDIA & 2 - Opponent(s)
=================================================
Appearance
:
MR
HARSHADRAY A DAVE for Applicant(s) : 1,
MR PS CHAMPANERI for
Opponent(s) : 1,
MR AMAR N BHATT for Opponent(s) : 2,
MR BS
PATEL for Opponent(s) : 3,
MRS
KRINA KALLA for R-4&5 in MCA 1480 OF
2011
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 17/06/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
These
are petitions for clarification of the order and judgment dated 11th
March2011 passed in Letters Patent Appeal No.1484 of 2010 and
analogous cases. Having heard learned counsel for the petitioner and
counsel for the Bank, in absence of any ambiguity, we find that no
clarification is required to be made. All the Miscellaneous Civil
Applications stand disposed of accordingly.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top