Gujarat High Court
Vaso vs Uttarsanda on 11 February, 2010
Gujarat High Court Case Information System
Print
SCA/22830/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 22830 of 2005
With
SPECIAL
CIVIL APPLICATION No. 22831 of 2005
=========================================================
VASO
CO OPERATIVE BANK LTD. THRO.GENERAL MANAGER - Petitioner(s)
Versus
UTTARSANDA
PEOPLE'S CO OP BANKLTD. THRO.CHAIRMAN/MANAGER & 4 - Respondent(s)
=========================================================
Appearance :
MR
YATIN SONI for
Petitioner(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1 - 3,
3.2.2, 3.2.3,3.2.4 - 5.
MR TUSHAR MEHTA for Respondent(s) :
1,
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 11/02/2010
ORAL
ORDER
The
matter is of 2005. the Rule is not received back and therefore, it
will be the duty of the petitioner to see that the unserved
parties are served.
Hence,
fresh notice of Rule returnable on 24.02.2010. D.S. as well as office
shall send the notice of rule to the parties concerned by regular
mode and additionally be Regd. A.D. Speed Post.
(JAYANT PATEL, J.)
*bjoy
Top