Gujarat High Court High Court

The vs Rule on 23 August, 2010

Gujarat High Court
The vs Rule on 23 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/238/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 238 of 2009
 

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


 

THE
GENERAL COOPERATIVE BANK LTD (IN LIQUIDATION) - Applicant(s)
 

Versus
 

KALPATARU
ALLOY CASTE & CHEMICALS LTD & 7 - Opponent(s)
 

=========================================================
Appearance : 
MR
DIPAK R DAVE for Applicant(s) : 1, 
NOTICE SERVED BY DS for
Opponent(s) : 1 - 2,4 - 5,7 - 8. 
MR GAURAV S MATHUR for
Opponent(s) : 2, 5, 
MR RL MEHTA for Opponent(s) : 3, 
MR PINAKIN
B RAVAL for Opponent(s) : 3, 
DELETED for Opponent(s) : 6, 
MR
PARESH A. PATEL for Opponent(s) : 7, 
MR RN JASKIA for Opponent(s)
: 7, 
MR SUREN M SHAH for Opponent(s) :
8, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 13/04/2010 

 

 
ORAL
ORDER

RULE
returnable on 14.6.2010.Shri Gaurav Mathur, learned advocate waives
service of Rule on behalf of the respondent nos. 2 and 5 and Shri RL
Mehta, learned advocate waives service of Rule on behalf of
respondent no.3.

Ad-interim
relief granted earlier to continue till final disposal as interim
relief.

(M.R.SHAH,J.)

kaushik

   

Top