Gujarat High Court Case Information System
Print
CA/10978/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 10978 of 2008
In
LETTERS
PATENT APPEAL No. 1451 of 2005
In
SPECIAL CIVIL APPLICATION No. 8787 of 1999
=========================================================
SAURASHTRA
GRAMIN BANK - Petitioner(s)
Versus
JUNAGADH
AMRELI GRAMIN BANK & 2 - Respondent(s)
=========================================================
Appearance
:
MS.
DHARA BHATT FOR MR AS VAKIL for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 08/10/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
By
notification published in Gazette of India on 2nd January
2006, issued by the Government of India under sub-section (1) of
Section 23A of the Regional Rural Banks Act, 1976, the opponent No.1,
Junagadh Amreli Gramin Bank is amalgamated into the applicant,
Saurashtra Gramin Bank. The applicant has, therefore, taken out this
application for replacing Junagadh Amreli Gramin Bank, the appellant
in the above Letters Patent Appeal No.1451 of 2005.
The
application is allowed in terms of paragraph 4 (A). The Civil
Application stands disposed of. Cause title of the LPA No.1451 of
2005 be accordingly modified.
(Ms.
R.M. Doshit, J.)
(K.M.
Thaker, J.)
…
(karan)
Top