Gujarat High Court High Court

Umedsingh vs Kotak on 6 May, 2010

Gujarat High Court
Umedsingh vs Kotak on 6 May, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/86/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 86 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8184 of 2009
 

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


 

UMEDSINGH
P CHAMPAVAT - Appellant(s)
 

Versus
 

KOTAK
MAHINDRA BANK LIMITED & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BS BRAHMBHATT for
Appellant(s) : 1, 
None for Respondent(s) : 1 -
6. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 06/05/2010 

 

ORAL
ORDER

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

Mr.Sandip
Singhi accepts notice on behalf of the 1st respondent.
Notice to respondent Nos.2 to 6. Direct notice is permitted. The
appeal may be disposed of at the admission stage. Post the appeal on
23rd June 2010 in the first board within ten cases.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top