Gujarat High Court High Court

Triyo vs Amarnath on 21 February, 2011

Gujarat High Court
Triyo vs Amarnath on 21 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/139/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 139 of 2011
 

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


 

TRIYO
PLAST & 5 - Petitioners
 

Versus
 

AMARNATH
CO-OP. BANK LTD THROUGH MANAGER OF THE BANK & 1 - Respondents
 

=================================================
 
Appearance : 
MR
PS OZA for Petitioners : 1 - 6. 
DS AFF.NOT FILED (N) for
Respondents : 1 -
2. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/02/2011 

 

 
 
ORAL
ORDER

Shri
P.S. Oza, learned advocate submits that D.S. Affidavit would be filed
as the respondents are served. Accordingly matter is kept on
28/2/2011 so as to ascertain the fact that the respondents are served
or not.

Post
the matter on 28/2/2011.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top