Gujarat High Court
Narandas vs State on 27 August, 2008
Gujarat High Court Case Information System
Print
SCA/2791320/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 27913 of 2007
=================================================
NARANDAS
MATHURDAS CHANDRANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=================================================
Appearance
:
MR
AJ YAGNIK for Petitioner(s) : 1,
MR KB TRIVEDI ADVOCATE GENERAL
with MS SANGEETA VISHEN AGP for Respondent(s) : 1,
NOTICE SERVED
BY DS for Respondent(s) : 1 - 3, 7,
MR AMAR N BHATT for
Respondent(s) : 4,
MR HARIN P RAVAL for Respondent(s) : 5,
MR
RC KAKKAD for Respondent(s) : 6,
MR SAURABH G AMIN for
Respondent(s) : 8,
=================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 27/08/2008
ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Mr
Amar N Bhatt, learned counsel for Reserve Bank of India states that
affidavit will be filed on behalf of RBI latest by 1st
September 2008 and an advance copy thereof shall be given to the
learned advocates for the parties by 30th August 2008.
S.O.
to 1st September 2008.
(M.S. SHAH, Actg. C.J.)
(D.H. WAGHELA, J.)
zgs/-
Top