Gujarat High Court
Patel vs Ahmedabad on 8 April, 2010
Gujarat High Court Case Information System
Print
SCA/9449/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9449 of 2009
=========================================================
PATEL
KALPESHKUMAR SHANKERLAL - Petitioner(s)
Versus
AHMEDABAD
DISTRICT CO OPERATIVE BANK LTD - Respondent(s)
=========================================================
Appearance :
MR
TR MISHRA for
Petitioner(s) : 1,
MRS VD NANAVATI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/04/2010
ORAL
ORDER
Heard
learned Advocate Mr. Mishra on behalf of petitioner and learned
Advocate Mr. Devang Nanavati for Mrs. V.D Nanavati on behalf of
respondent. Considering submissions made by both learned Advocates,
question involved and raised in present petition requires detail
examination. Hence, Rule.
Learned
Advocate Mr. Devang Nanavati waives service of notice of Rule on
behalf of respondent.
[H.K.RATHOD,
J.]
jani
Top