Gujarat High Court Case Information System
Print
CA/9029/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9029 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5170 of 2010
With
CIVIL
APPLICATION No. 9030 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5007 of 2010
=========================================
CHANGWADA
GROUP SEVA SAHAKARI MANDLI LTD
Versus
DEODAR
GOPALAK VIVIDH KARYAKARI SAHKARI MANDLI LTD AND OTHERS
=========================================
Appearance
:
CIVIL APPLICATION No.9029
of 2010
MR
DIPEN A DESAI for Petitioner.
MR PRAVIN G VAGHELA for Respondent
Nos.1 - 9.
MR CB UPADHYAY, AGP for Respondent No.10-13.
CIVIL
APPLICATION No.9030 of 2010
MR
DIPEN A DESAI for Petitioner.
MR VC VAGHELA for Respondent Nos.1 -
8.
MR HK PATEL, AGP for Respondent
Nos.9-12.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 10/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
applications are allowed, by consent and without prejudice to the
rights and contentions of the respondents, in terms of paragraph
14-b. Main Special Civil Applications along with other petitions in
the same group being Special Civil Application No.13689 of 2009 and
allied matters and Special Civil Application No.5833 to 5837 of 2010
may be listed for hearing on 18th August 2010, as
suggested by learned counsel. Special Civil Application No.1340 of
2010 may also be listed with this group of petitions on that date.
(D.H.Waghela,
J.) (Bankim N.Mehta, J.)
*malek
Top