Gujarat High Court Case Information System
Print
LPA/881/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 881 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7564 of 2009
With
CIVIL
APPLICATION No. 4255 of 2010
In
LETTERS PATENT APPEAL No. 881 of 2010
With
LETTERS
PATENT APPEAL No. 882 of 2010
In
SPECIAL CIVIL APPLICATION No. 8163 of 2009
With
CIVIL
APPLICATION No. 4256 of 2010
In
LETTERS PATENT APPEAL No. 882 of 2010
=========================================
SURESHCHANDRA
V PAREKH & 1 - Appellant(s)
Versus
SECRETARY/CHAIRMAN/BOARD
OF DIRECTORS - HDFC BANK LTD & 5 - Respondent(s)
=========================================
Appearance
:
PARTY-IN-PERSON
for Appellant(s) : 1 -
2.
None for Respondent(s) : 1 -
6.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Apart
from the fact that the writ petition alleging fraud against a
private bank was not maintainable, we find that when the bank (HDFC
Bank) issued notice of Seventh Annual General Meeting informed
that the Bank had reserved all its right to proceed against the
appellant Mr.S.B.Parekh, it is only thereafter the appellant has
alleged fraud against the Bank.
Further,
after hearing the appellant in person, when the learned Judge was
dictating the order, the appellant filed an application for
withdrawal of the case. For the above reasons, we are not inclined
to entertain these appeals. Both the appeals and the Civil
Applications are dismissed.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top