Gujarat High Court High Court

State vs Ahmedabad on 22 June, 2011

Gujarat High Court
State vs Ahmedabad on 22 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/277/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 277 of 2011
 

In


 

FIRST
APPEAL No. 1446 of 1983
 

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


 

STATE
BANK OF INDIA - Applicant(s)
 

Versus
 

AHMEDABAD
SAW MILLS & 2 - Opponent(s)
 

=========================================
 
Appearance : 
MR
PRANAV G DESAI for
Applicant(s) : 1, 
NANAVATI & NANAVATI for Opponent(s) : 1 -
2. 
None for Opponent(s) : 3, 3.2.1, 3.2.2,3.2.3
 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/06/2011 

 

 
 
ORAL
ORDER

Rule.

Ms. Bhavini Buch, learned advocate for Nanavati & Nanavati,
learned advocate waives service of notice of Rule on behalf of the
contesting respondent. In the facts and circumstances of the case and
with the consent of the learned advocates for the respective parties,
the ap

   

Top