Gujarat High Court High Court

Messrs vs Reserve on 27 December, 2010

Gujarat High Court
Messrs vs Reserve on 27 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3027/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3027 of 2010
 

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


 

MESSRS
JAY SATI DADI THROUGH SMT. SARITA NATWAR HARLALKA - Petitioner(s)
 

Versus
 

RESERVE
BANK OF INDIA THROUGH GENERAL MANAGER & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
PARITOSH GUPTA for MR PARESH M DAVE for Petitioner(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1 - 2. 
MR DHARMESH V SHAH for
Respondent(s) : 2, 
MR SN SOPARKAR, SR. ADVOCATE with MR AMAR N
BHATT for Respondent(s) :
3, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 27/12/2010  
ORAL ORDER

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

In
view of the findings given in the order passed today in Special Civil
Application No. 3025 of 2010, the learned counsel for the petitioner
sought for and is permitted to withdraw this writ petition to move
before the Liquidator for appropriate reliefs.

This
writ petition stands disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top