Gujarat High Court High Court

Kodinar vs Shree on 24 June, 2011

Gujarat High Court
Kodinar vs Shree on 24 June, 2011
Author: S.R.Brahmbhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8651/1990	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8651 of 1990
 

With


 

SPECIAL
CIVIL APPLICATION No. 8495 of 1991
 

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


 

KODINAR
TALUKA CO-OPERATIVE BANKING UNION LTD. - Petitioner
 

Versus
 

SHREE
BILESHWAR KHAND UDYOG KHEDUT SAHAKARI MANDLI LTD. & 5 -
Respondents
 

=================================================
 
Appearance : 
MR
SANDEEP N BHATT for Petitioner: 
MR ASHISH H SHAH for Respondent :
1, 
GOVERNMENT PLEADER for Respondents : 2 - 4. 
None for
Respondents : 5 -
6. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 24/06/2011 

 

 
 
COMMON
ORAL ORDER

This
Court had heard learned advocates for the parties at length and it
was slated for dictation of the order. However, learned advocate for
the petitoner has invited this Court’s attention to the fact that on
earlier occasion these matters were listed before the Division Bench
also as could be seen from the order dated 17/7/2009 passed in these
matters, where the Division Bench has passed the following order:

“Learned
Counsel on either side submitted that parties are negotiating in the
matter and they are hopeful of settling the matter.

Post the matters on 30.7.200.”

In
view of this, when there is no specific order indicating that the
matters were ordered to be listed before the Single Judge, it would
be most appropriate for the office to
obtain orders of the Honourable The Chief Justice with regard to
placement of the matters.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top