Gujarat High Court
Pranjivan vs Dena on 18 March, 2011
Gujarat High Court Case Information System
Print
SCA/4822/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4822 of 2010
=========================================================
PRANJIVAN
PURUSHOTTAM ZAVERI & 1 - Petitioner(s)
Versus
DENA
BANK THROUGH AUTHORIZED OFFICER AND/OR ASSISTANT & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
RD DAVE for
Petitioner(s) : 1 - 2.
MR SS PANESAR for Respondent(s) : 1,
None
for Respondent(s) : 2,
NOTICE SERVED BY DS for Respondent(s) :
2.2.1,2.2.2
MR DHAVAL N VAKIL for Respondent(s) : 2.2.1,2.2.2
MR
VC VAGHELA for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 18/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
Heard
in part. Post the matter for further hearing on 22nd March
2011 at 2:30 p.m. on the top of the list.
The
Bank may produce the documents to suggest that the borrowers have
created secured interest in the property in question.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top