Gujarat High Court
Narendra vs Vitthal on 18 June, 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 - Petitioner(s) Versus VITTHAL CO.OP.BANK LTD. & 4 - Respondent(s) ========================================================= Appearance : MR YV BRAHMBHATT for Petitioner(s) : 1, MR MB GOHIL for Respondent(s) : 1, RULE SERVED BY DS for Respondent(s) : 2, 4.2.1,4.2.2 DS AFF.NOT FILED (R) for Respondent(s) : 3, None for Respondent(s) : 4, RULE SERVED for Respondent(s) : 5, ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 18/06/2008 ORAL ORDER
Mr.Niranjan
Barot, learned advocate appearing for Mr.Y.V. Brahmbhatt, states that
the address of respondent no.1-Liquidator of Vitthal Cooperative Bank
Ltd. is supplied today. He requests that a fresh notice be issued on
the address supplied.
The
office is directed to issue a fresh notice, returnable on 16th
July 2008.
(Ravi
R. Tripathi, J)
Aakar