Gujarat High Court High Court

Surat vs Shetrunjay on 27 April, 2011

Gujarat High Court
Surat vs Shetrunjay on 27 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5018/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5018 of 2011
 

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

 

SURAT
NAGRIK SAHAKARI BANK LTD - Petitioner(s)
 

Versus
 

SHETRUNJAY
CO OP HOUSING SOC LTD - THROUGH SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TARAK DAMANI for
Petitioner(s) : 1, 
MR BM MANGUKIYA for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 27/04/2011  
 
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Admit.

Mr
Mangukiya accepts and waives notice on behalf of the main contesting
first respondent. Mr Anal Shah accepts and waives notice on behalf
of the fifth respondent. On the other respondents, i.e. respondent
Nos.2, 3 and 4 no separate notice be issued for the reasons mentioned
in Special Civil Application No.4550 of 2011. The counsel for the
parties will exchange their affidavits.

The
respondents may file their reply affidavit, if any, within a week.

Post
the matter for hearing along with Special Civil Application No.4550
of 2011 on 6th May 2011 at 2-30 PM.

(S.J.

MUKHOPADHAYA, CJ.)

(J.B.

PARDIWALA, J.)

zgs/-

   

Top