Gujarat High Court
Shivangi vs State on 4 February, 2011
Gujarat High Court Case Information System
Print
LPA/1542/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1542 of 2005
In
SPECIAL
CIVIL APPLICATION No. 15628 of 2004
======================================
SHIVANGI
INDUSTRIES THRO.PROPRIETOR - Appellant(s)
Versus
STATE
BANK OF INDIA & 4 - Respondent(s)
======================================
MR AK CLERK for Appellants:1,MR
TUSHAR MEHTA for Appellants:1
DR
SONIA HURRA for Respondent(s) : 1 - 3.
MR
HV CHHATRAPATI for Respondent(s) : 4 -
5.
======================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE Y.R.MEENA
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 08/01/2007
ORAL
ORDER
On
19.12.2006 direction was given to file rejoinder within a week.
Learned counsel for the appellant could not file the same. He
submits that rejoinder is ready. He is directed to file it in the
Registry.
List
on 22.01.2007.
(Y.R.
MEENA, ACTG. C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top