Gujarat High Court High Court

State vs Prafulchandra on 28 September, 2010

Gujarat High Court
State vs Prafulchandra on 28 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1147/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1147 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11599 of
2009 
 
=========================================================

 

STATE
BANK OF INDIA - Appellant(s)
 

Versus
 

PRAFULCHANDRA
V PATEL & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRANAV G DESAI
for
Appellant 
MR AS VAKIL for Respondent(s) : 1 - 2. 
NOTICE
UNSERVED for Respondent(s) : 3, 5, 8, 
UNSERVED-EXPIRED (N) for
Respondent(s) : 4, 6, 
NOTICE SERVED BY DS for Respondent(s) : 7,
9, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE         MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE ANANT S. DAVE  28th September 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Substitute service be issued on respondents no.
3 and 8, and also on the proposed heirs of the deceased respondents
no. 4 & 6. It is stated that the 5th respondent is the
Company under liquidation and the Official Liquidator is already
impleaded as party respondent no. 9 in the Appeal.

Steps should be taken by 11th October
2010 showing 25/10/2010 as the date for hearing the case.

Post the matter on 25/10/2010.

{S.J
Mukhopadhaya, CJ.}

{Anant
S. Dave, J.}

Prakash*

   

Top