Gujarat High Court High Court

Letters Patent Appeal No. 174 Of … vs Mr Km Patel For on 25 April, 2011

Gujarat High Court
Letters Patent Appeal No. 174 Of … vs Mr Km Patel For on 25 April, 2011
Author: B.J.Shethna,&Nbsp;Honourable Mr.Justice A.L.Dave,&Nbsp;
@))


      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



      LETTERS PATENT APPEAL No 174 of 2002


              in


      SPECIAL CIVIL APPLICATIONNo 9292         of 2001



      --------------------------------------------------------------
      DHIRAJLAL LABHUBHAI RUPARELIA
 Versus
      DENA BANK
      --------------------------------------------------------------
      Appearance:
      1. LETTERS PATENT APPEAL No. 174 of 2002
           MR BP GUPTA for Appellant No.
           MR KM PATEL for Respondent No. 1
           NOTICE SERVED BY DS for Respondent No. 2


      --------------------------------------------------------------


                   CORAM : MR.JUSTICE B.J.SHETHNA
                                      and
                           MR.JUSTICE A.L.DAVE


                   Date of Order: 02/05/2003


 ORAL ORDER

(Per : MR.JUSTICE B.J.SHETHNA)
It is agreed by the Learned Counsel for the
parties that the departmental inquiry which was
contemplated in this matter be initiated and disposed of
as early as possible and not later than six months from
today. Learned Sr.Advocate Shri Yatin Oza appearing for
the appellant-petitioner assures on behalf of the
appellant-petitioner that the appellant-petitioner will
fully cooperate in the entire disposal of the inquiry.
Similarly, Shri K.M.Patel, Ld. Counsel for the
respondents also states that they will try to see that
the inquiry is over as early as possible. It is made
clear that if the inquiry is not over within six months
from today, than the Bank will pass appropriate order
regarding revocation of suspension of the
appellant-petitioner if it is not concluded within six
months for reasons not attributable to the appellant.

2.In view of the above, this appeal is disposed of
without entering into the legality and validity of the
order dated 14.3.2002 passed by the Learned Single Judge
of this Court in Special Civil Application No.9292 of
2001. In view of the disposal of main appeal, Civil
Application No.3125 of 2002 is also disposed of
accordingly.

(B.J.Shethna, J)

(A.L.Dave, J)
jitu