Gujarat High Court
Real vs General on 25 July, 2011
Gujarat High Court Case Information System
Print
CA/7777/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7777 of 2011
In
SPECIAL
CIVIL APPLICATION No. 6449 of 2011
=========================================================
REAL
PRINTERY GUJARAT PHARMACEUTICALS AND & 2 - Petitioner(s)
Versus
GENERAL
CO-OP BANK LTD THROUGH LIQUIDATOR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AR THACKER for
Petitioner(s) : 1 - 3.
MR DIPAK R DAVE for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/07/2011
ORAL
ORDER
Heard
learned advocates for the parties.
In the facts
and circumstances of the case and in view of the averments made in
the application, the civil application is allowed as prayed for. In
view of the same the application stands disposed of with no order as
to costs.
( M.D.SHAH,
J. )
syed/
Top