Gujarat High Court
State vs Jamnagar on 21 October, 2008
Gujarat High Court Case Information System
Print
CA/12448/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12448 of 2008
In
SPECIAL
CIVIL APPLICATION No. 21833 of 2005
=========================================================
STATE
BANK OF INDIA - Petitioner(s)
Versus
JAMNAGAR
JILLA MAZDOOR SANGH - Respondent(s)
=========================================================
Appearance
:
MR
AS VAKIL for
Petitioner(s) : 1,
MR
KV GADHIA for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/10/2008
ORAL
ORDER
Rule.
Mr. Gadhia, learned counsel waives service of Rule on behalf of
respondent.
Civil
Application for substituting the State Bank of India in place of
State Bank of Saurashtra in SCA No. 21833 of 2005 is required to be
allowed as the counsel has submitted that State Bank of Saurashtra is
merged with State Bank of India and counsel undertakes to place the
notification on the record of main matter. Civil Application stands
disposed of accordingly.
(S.R.BRAHMBHATT,
J.)
pallav
Top