Gujarat High Court High Court

Shah vs Madhavpura on 24 March, 2011

Gujarat High Court
Shah vs Madhavpura on 24 March, 2011
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/404/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 404 of 2009
 

With


 

CIVIL
APPLICATION No. 814 of 2009
 

In
FIRST APPEAL No. 404 of 2009
 

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


 

SHAH
BHIMANI CHEMICALS PVT LTD & 10 - Appellant(s)
 

Versus
 

MADHAVPURA
MERCANTILE CO-OP. BANK LTD & 2 - Defendant(s)
 

=========================================================
 
Appearance : 
MR
BHARAT R PANDYA for
Appellant(s) : 1 - 11. 
NANAVATI ASSOCIATES for Defendant(s) :
1, 
NOTICE SERVED BY DS for Defendant(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 24/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.

SB Vakil, learned counsel appearing with Mr.Pandya states that
yesterday he had received intimation from Nanavati Associates that
Mr.K.S. Nanavati may appear in the matter and they have received
instructions to appear in the matter in place of Ms.Avani Mehta. As
a last opportunity, at the request of the learned counsel, S.O. to
07.04.2011.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top