Gujarat High Court High Court

Nirmalkumar vs Valsad on 15 September, 2008

Gujarat High Court
Nirmalkumar vs Valsad on 15 September, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/2481/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2481 of 2008
 

 
 
=========================================================


 

NIRMALKUMAR
MOHANLAL TANDEL & 4 - Applicants
 

Versus
 

VALSAD
DISTRICT CENTRAL CO-OP.BANK LIMITED   Respondent 

 

=========================================================
 
Appearance : 
MR
MUKUL SINHA for Applicants : 1
- 5. 
MR DV
BHAVSAR FOR BM MANGUKIYA for Respondent :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 15/09/2008 

 

 
 
ORAL
ORDER

Shri
Mandak, learned counsel submits that he withdraws the allegations
made against the counsel for the other side and the petitions
deserves to be restored for the reasons mentioned in the matter.

As
the allegations are withdrawn, the other side has no objection if
the petitions are restored.

The
petitions are ordered to be restored. Misc. Civil Application is
allowed. Main matters be listed for hearing in due course on
29.9.2008.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top