Gujarat High Court
Madhavpura vs Mukeshbabu on 29 June, 2010
Gujarat High Court Case Information System Print CA/4619/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 4619 of 2010 In LETTERS PATENT APPEAL No. 1180 of 2010 To LETTERS PATENT APPEAL (STAMP NUMBER) No. 302 of 2010 In SPECIAL CIVIL APPLICATION No. 12092 of 2004 ========================================================= MADHAVPURA MERCANTILE CO-OP BANK LTD (SCHEDULE) - Petitioner(s) Versus MUKESHBABU SECURITIES LTD & 4 - Respondent(s) ========================================================= Appearance : MS AVANI S MEHTA for Petitioners M/S THAKKAR ASSOC. for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 2 - 4. DS AFF.NOT FILED (N) for Respondent(s) : 5, ========================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR.S.J.MUKHOPADHAYA and HONOURABLE MR.JUSTICE K.M.THAKER 29th June, 2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having heard the learned counsel for the parties and having satisfied
with the grounds, delay of five days in preferring the Appeals is
condoned.
Civil Applications stand disposed of.
Let all the Letters Patent Appeals be listed for hearing on 29th
July, 2010.
Counsel for the petitioner may serve a copy of the memo of appeal
alongwith paper-book on counsel appearing on behalf of the respective
respondents.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top