Gujarat High Court
Kodinar vs Jesingbhai on 29 June, 2010
Gujarat High Court Case Information System
Print
CA/434/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 434 of 2010
In
SPECIAL
CIVIL APPLICATION No. 15914 of 2004
=========================================================
KODINAR
TALUKA COOPERATIVE BANKING UNION LTD. - Petitioner(s)
Versus
JESINGBHAI
JODHABHAI VANSH C/O.J.B.SAVALIYA - Respondent(s)
=========================================================
Appearance :
MR
MK VAKHARIA for
Petitioner(s) : 1,
NANAVATY ADVOCATES for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/06/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of Para-5(a) subject to the right of the other side to make
its submissions to the amended petition. The application stands
disposed of accordingly.
The
main matter to be listed for hearing on 15.07.2010.
[K.S.
JHAVERI, J.]
Pravin/*
Top