Gujarat High Court High Court

Nutan vs Lunraj on 13 September, 2010

Gujarat High Court
Nutan vs Lunraj on 13 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2429/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2429 of 2004
 

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


 

NUTAN
NAGRIK SAHKARI BANK LTD. - Petitioner(s)
 

Versus
 

LUNRAJ
DHANRAJ KANKARIA & 1 - Respondent(s)
 

==========================================================
 
Appearance : 
MR
ASHISH H SHAH for Petitioner(s) : 1, 
MR ASHOK L SHAH for
Respondent(s) : 1 -
2. 
========================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 13/09/2010 

 

 
 
ORAL
ORDER

1.0 By
way present petition, the petitioner has challenged the order
dated 21-1-2004 passed by the Gujarat State Coop. Tribunal,
Ahmedabad in Revision Application No.329 of 2002 wherein it has
been observed that the learned Nominee has observed that the
properties of the defendants no. 5 and 6 stated in the
Schedule are not in the name of the defendants no.5 and 6 and the
properties are standing in the name of some other persons,
who are not parties before the learned Nominee, and the
property is in possession of some third parties, which are not
before the learned Nominee.

2.0 In
view of the subsequent development, the petition has become
infructuous. Hence, the petition stands disposed of as having become
infructuous. Rule discharged with no order as to costs. Interim
relief, if any stands vacated.

(K.S.JHAVERI,
J.)

niru*

   

Top