Gujarat High Court High Court

Patel vs Chairman on 12 July, 2011

Gujarat High Court
Patel vs Chairman on 12 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4387/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 4387 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 27488 of 2007
 

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

 

PATEL
HEMANTKUMAR REVABHAI - Petitioner(s)
 

Versus
 

CHAIRMAN
& MANAGING DIRECTOR BANK OF BARODA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAMNANDAN SINGH for
Petitioner(s) : 1, 
MRBIJUANAIR for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 12/07/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr. Ramnandan Singh appearing for applicant and
learned advocate Mr. Motiramani for learned advocate Mr. Biju Nair
appearing for opponent.

2. In
present application show cause notice dated 19/3/2011 issued by
respondent has been challenged. In aforesaid show cause notice
explanation has been called for from petitioner applicant within a
period of ten days from receipt of such show cause notice.

3. Learned
advocate Mr. Ramnandan Singh appearing on behalf of applicant
submitted that no reply has been given by applicant to aforesaid show
cause notice to respondent. The affidavit-in-reply is filed by
respondent.

4. In
such circumstances, let first applicant may file reply to show cause
notice dated 19/3/2011 within a period of fifteen days from date of
receipt of copy of present order. Thereafter it is directed to
respondent to consider reply and then pass appropriate reasoned order
subject to result of main Special Civil Application No.27488 of 2007.

5. In
view of above, present Civil Application is disposed of by this Court
without expressing any opinion on merits. Direct service is
permitted.

(H.K.RATHOD,
J.)

(ila)

   

Top