Gujarat High Court High Court

The vs Shri on 9 February, 2010

Gujarat High Court
The vs Shri on 9 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2458/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2458 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 7617 of 2009
 

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


 

THE
AHMEDABAD MAHILA NAGARIK SAHAKARI BANK LIMITED - Appellant(s)
 

Versus
 

SHRI
AMBAJI MATA DEVASTHAN TRUST & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
DHARMESH V SHAH for Appellant(s) : 1, 
MR MRUGEN K PUROHIT for
Respondent(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 2 -
4. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 09/02/2010  
ORAL ORDER

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

The
counsel for the appellant prays for and is allowed a week’s time to
file reply to the affidavit filed by the respondent.

Post
the matter alongwith Letters Patent Appeal No. 229 of 2010 on 23rd
February, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

sundar/-

   

Top