Gujarat High Court
Neetaben vs Gujarat on 15 July, 2011
Gujarat High Court Case Information System
Print
LPA/517/2010 2/ 2 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
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
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 15/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Appeals
are admitted for hearing. Respondents have appeared and filed their
respective affidavits. Pleading is complete. No further notice be
issued. Post the matter for hearing on 3rd October, 2011.
(S.J.
Mukhopadhaya, C.J.)
(J.B.
Pardiwala, J.)
*/Mohandas
Top