Gujarat High Court Case Information System
Print
SCA/16615/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16615 of 2010
=========================================================
SHREENIDHI
INFRASTRUCTURE - THROUGH PARTNER BHIKHABHAI - Petitioner(s)
Versus
SURAT
PEOPLES COOPERATIVE BANK LIMITED - Respondent(s)
=========================================================
Appearance
:
MR
TUSHAR MEHTA, SENIOR ADVOCATE FOR MR ARPIT A KAPADIA
for
Petitioner(s) : 1,
MR NV ANJARIA for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/09/2011
ORAL ORDER
Mr.Tushar
Mehta, learned Senior Advocate with Mr.Arpit A. Kapadia, learned
counsel for the petitioner submits that Special Civil Application
No.13634/2011 has been filed by the petitioner, and the issues
involved therein have a bearing upon the issues arising in the
present petition. He, therefore, submits that Special Civil
Application No.13634/2011 may be heard along with this petition.
The
learned counsel for the petitioner may file a Note in the Registry in
this regard, upon which appropriate orders may be obtained from
Hon’ble the Chief Justice, and the matter be listed, accordingly.
The
interim relief granted earlier, shall continue till the next date of
hearing.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top