Gujarat High Court
Pioneer vs Baroda on 19 February, 2010
Gujarat High Court Case Information System
Print
CA/10598/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 10598 of 2007
In
LETTERS
PATENT APPEAL No. 1566 of 2007
In
SPECIAL CIVIL APPLICATION No. 9025 of 2007
=========================================
PIONEER
BALL BEARING & ENGINEERING COMPANY & 2 - Petitioner(s)
Versus
BARODA
CITY CO.OPERATIVE BANK - Respondent(s)
=========================================
Appearance :
MR
RD DAVE for Petitioner(s) : 1 - 3.
MR SP MAJMUDAR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of the interim order already passed, no further order is
required to be passed. Civil Applications stand disposed of. Let
Letters Patent Appeal No. 1566 of
2007 be listed on 16.3.2010.
[S.J.
Mukhopadhaya, C.J.]
(Anant
S. Dave, J.)
(swamy)
Top