Gujarat High Court
Siddhi vs Tulsidas on 15 July, 2011
Gujarat High Court Case Information System
Print
SCA/771/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 771 of 2003
=========================================================
SIDDHI
CO-OPERATIVE BANK LTD. - Petitioner(s)
Versus
TULSIDAS
PRANJIVANDAS SANGHVI - Respondent(s)
=========================================================
Appearance
:
MR
MAULIN R RAVAL for
Petitioner(s) : 1,
MS MEENA VYAS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/07/2011
ORAL
ORDER
It
is submitted by learned advocate, Ms.Shivani Desai for Mr.Maulin
R.Raval for the petitioner that they have no instruction from their
client and hence, it is requested that appropriate order may be
passed.
In
view of the above, this petition is dismissed. Rule is discharged.
Ad-interim relief stands vacated. Liberty to approach in case of
difficulty.
(M.D.SHAH,J.)
radhan
Top