Gujarat High Court High Court

Shreeji vs Mehsana on 11 August, 2011

Gujarat High Court
Shreeji vs Mehsana on 11 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1568/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1568 of 2011
 

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


 

SHREEJI
CAB CO. - THRO' RAJESH JASHBHAI PATEL & 2 - Petitioner(s)
 

Versus
 

MEHSANA
NAGRIK SAHKARI BANK LTD.- THRO' DASHRATHBHAI PATEL & 1 -
Respondent(s)
 

=========================================
 
Appearance : 
MR
VM PANCHOLI for
Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1, 
MR LB DABHI,
APP for Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/08/2011 

 

 
 
ORAL
ORDER

NOTICE
returnable on 25/08/2011. Shri
L.B. Dabhi, learned APP waives service of notice on behalf of
respondent no. 2. Direct service is permitted so far as respondent
no. 1 is concerned.

(M.R.

SHAH, J.)

siji

   

Top