Gujarat High Court
Shree vs The on 22 October, 2010
Gujarat High Court Case Information System
Print
MCA/2406/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2406 of 2010
In
MISC.CIVIL
APPLICATION No. 3081 of 2009
=========================================================
SHREE
BHAVNAGAR NAGRIK SAHAKARI BANK LTD - Applicant(s)
Versus
PARESH
PANKAJBHAI PATEL - Opponent(s)
=========================================================
Appearance
:
MR BJ
TRIVEDI for
Applicant(s) : 1,MR JT TRIVEDI for Applicant(s) : 1,MS JIGNASA B
TRIVEDI for Applicant(s) : 1,
MR.HIREN M MODI for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 22/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
learned counsel Mr.Trivedi as well as Mr.Modi appearing for the
respective parties both are ready to proceed with the main matter
simultaneously and under these circumstances, keeping in view the
peculiar aspects that the learned advocate appearing for the
petitioner as well as for the respondent are ready to proceed with
the main matter, we find that the main contempt petition being MCA
No.3081/09 can be restored and hence, restored.
The
present application is disposed of accordingly.
(JAYANT
PATEL, J.)
(BANKIM
N. MEHTA, J.)
*bjoy
Top