Gujarat High Court High Court

Ronak vs Banaskantha on 30 March, 2010

Gujarat High Court
Ronak vs Banaskantha on 30 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9893/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9893 of 2008
 

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


 

RONAK
EARTH MOVERS & 1 - Petitioner(s)
 

Versus
 

BANASKANTHA
MEHSANA GRAMIN BANK & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
AMIT M PANCHAL for Petitioner(s) : 1 - 2. 
MR DHARMESH V SHAH for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 30/03/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Counsel
for the petitioner is allowed time till 7th April 2010 to
file second set of paper book.

Post
the matter for admission on 12th April 2010.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top