Gujarat High Court Case Information System
Print
SCA/8857/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8857 of 2008
=========================================================
SUDHIRBHAI
NAGINDAS DOSHI - Petitioner(s)
Versus
STATE
BANK OF INDIA - Respondent(s)
=========================================================
Appearance
:
MR
DP KINARIWALA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/07/2008
ORAL
ORDER
Heard
Mr.D.P. Kinariwala, learned advocate for petitioner. Mr.Kinariwala
invited attention of this Court to communication dated 21st
April 2008, Annexure-A page no.17, and also to communication dated
25th April 2008, Annexure-I, intimating respondent-Bank
that accepting the proposal of respondent-Bank of paying an amount
of Rs.7,50,000/- (Rupees Seven Lakhs Fifty Thousand only), the
petitioner has paid an amount of Rs.3,50,000/- (Rupees Three Lakhs
Fifty Thousand only). It is thereafter that the respondent-Bank had
written a letter dated 05th June 2008.
Notice,
returnable on 15th July 2008. Ad interim relief in terms
of paragraph no.8(C).
Direct
Service is permitted, TODAY.
(Ravi
R. Tripathi, J)
Aakar
Top