Gujarat High Court
Kantilal vs Union on 25 April, 2011
Gujarat High Court Case Information System
Print
OJCA/236/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 236 of 2011
In
COMPANY
PETITION No. 91 of 2000
=========================================================
KANTILAL
NARANDAS SHAH - Applicant(s)
Versus
UNION
BANK OF INDIA & 1 - Respondent(s)
=========================================================
Appearance :
MR
VICKY B MEHTA for
Applicant(s) : 1,
None for Respondent(s) : 1,
MR KUNAN NAIK FOR
M/S TRIVEDI & GUPTA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 25/04/2011
ORAL
ORDER
Notice
to the respondents, returnable on 02.05.2011. Mr.Kunan Naik, learned
advocate waives service of notice on behalf of respondent No.2 –
Baroda Rayon Corporation Ltd. Post this matter along with OJCA No.237
of 2011 and OJCA No.238 of 2011.
(J.B.Pardiwala, J.)
(binoy)
Top