Gujarat High Court High Court

Krishna vs Suprabhat on 19 March, 2010

Gujarat High Court
Krishna vs Suprabhat on 19 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4004/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4004 of 1994
 

With


 

SPECIAL
CIVIL APPLICATION No. 11019 of
1993 
=========================================================

 

KRISHNA
SPORTS & 1 - Petitioner(s)
 

Versus
 

SUPRABHAT
COOPERATIVE BANK LTD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATI
& NANAVATI for
Petitioner(s) : 1 - 2. 
RULE UNSERVED for Respondent(s) : 1, 3, 
MR
RASHEED PATHAN for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 19/03/2010 

 

 
 
ORAL
ORDER

The
endorsement on the Board indicates that Notices of Rule issued to
respondent Nos.1 and 3 have remained unserved, as respondent No.1 is
closed and respondent No.3 is not found. The learned counsel for the
petitioners may take necessary steps in this regard.

List
on 19th April, 2010.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top