Gujarat High Court High Court

Neetaben vs Gujarat on 1 July, 2011

Gujarat High Court
Neetaben vs Gujarat on 1 July, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/517/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 517 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 2057 of 2000
 

With


 

CIVIL
APPLICATION No. 2953 of 2010
 

In
LETTERS PATENT APPEAL No. 517 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 682 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 2057 of 2000
 

With


 

LETTERS
PATENT APPEAL No. 683 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 2057 of
2000 
 
=================================================
 

NEETABEN
U CHOKSHI, THRO' POA FALGUNBHAI PATEL - Appellant(s)
 

Versus
 

GUJARAT
STATE FINANCIAL CORPORATION & 1 - Respondent(s)
 

================================================= 
Appearance
: 
MR
SHIRISH JOSHI for Appellant(s) : 1, 
MR RD DAVE for Respondent(s) :
1, 
MR BHARAT R PANDYA for Respondent(s) : 2, 
MR VISHAL K SEVAK
for Respondent(s) :
2, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 22/04/2011 

 

ORAL
ORDER

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

As
requested by counsel for the appellants, cases are adjourned. Post
these matters on 22nd June 2011.

(S.J.

MUKHOPADHAYA, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top