Gujarat High Court High Court

Madhavpura vs Reserve on 21 June, 2011

Gujarat High Court
Madhavpura vs Reserve on 21 June, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1423/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1423 of 2010
 

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


 

MADHAVPURA
MERCANTILE CO OPERATIVE BANK LTD & 1 - Petitioner(s)
 

Versus
 

RESERVE
BANK OF INDIA & 2 - Respondent(s)
 

=================================================
 
Appearance : 
NANAVATI
ASSOCIATES for Petitioner(s) : 1 - 2. 
NOTICE SERVED BY DS for
Respondent(s) : 1, 3, 
MR SN SOPARKAR, SR. ADVOCATE with MR AMAR N
BHATT for Respondent(s) : 1, 
MR KAMAL TRIVEDI, ADVOCATE GENERAL
with MS DHARMISHTA RAVAL for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 21/06/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Reply
affidavit has been filed by the Reserve Bank of India in response to
the counter affidavit filed by the Apex Bank.

The
learned Advocate General appearing on behalf of the 2nd
respondent – Deposit Insurance & Credit Guarantee
Corporation prays for and is allowed two weeks’ time to go through
the affidavit and file affidavit in response to the same.

Post
the matter on 22nd July, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

Sundar/PPS

   

Top