Gujarat High Court High Court

Union vs Madhuben on 3 August, 2010

Gujarat High Court
Union vs Madhuben on 3 August, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/847/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 847 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 15389 of 2006
 

With


 

CIVIL
APPLICATION No. 4131 of 2010
 

In
LETTERS PATENT APPEAL No. 847 of 2010
 

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

 

UNION
BANK OF INDIA & 1 - Appellant(s)
 

Versus
 

MADHUBEN
HARISING CHAUHAN - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
K.I. PATEL, LD. SR. ADVOCATE WITH MR. VARUN K.PATEL
for
Appellant(s) : 1 - 2. 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 03/08/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

LPA
NO. 847/2010

Admit.

C.A.

NO. 4131/2010

The
effect and operation of the impugned order is stayed.

(BHAGWATI
PRASAD, J)

(S.R.

BRAHMBHATT, J)

(pkn)

   

Top