Gujarat High Court
Mr Mb Gohil For Respondent: vs Rule Served By Ds For on 4 August, 2008
Bench: Ravi R.Tripathi
SCA/3156/2001 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 3156 of 2001 ========================================== NARENDRA M SOMAIYA Versus VITTHAL CO.OP.BANK LTD.THRO' MR. KHARADI ( LIQUIDATOR ) & ORS ========================================== Appearance : MR YV BRAHMBHATT for Petitioner:1 MR MB GOHIL for Respondent:1 RULE SERVED BY DS for Respondents: 2, 4.2.1,4.2.2 DS AFF.NOT FILED (R) for Respondent:3 None for Respondent: 4, RULE SERVED for Respondent:5 ========================================== CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 04/08/2008 ORAL ORDER
Mr.M.B.Gohil,
learned Advocate for respondent No.1 requests that his name be
deleted as he no more continues to appear for the respondent Bank. He
further informs the Court that the Official Liquidator, appointed in
the matter, is already served.
Office
is directed accordingly.
(RAVI
R.TRIPATHI, J.)
Amit/-