Gujarat High Court
Vijaykumar vs Gujarat on 22 October, 2008
Gujarat High Court Case Information System
Print
CA/12536/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 12536 of 2008
In
LETTERS
PATENT APPEAL No. 1242 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2553 of 2008
with
CIVIL
APPLICATION - FOR STAY No. 12537 of 2008
In
LETTERS
PATENT APPEAL No. 1243 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2554 of 2008
=========================================================
VIJAYKUMAR
VINODCHANDRA SHAH - Petitioner(s)
Versus
GUJARAT
STATE FINANCIAL CORPORATION & 1 - Respondent(s)
=========================================================
Appearance :
MR
ZUBIN F BHARDA for Petitioners
None for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 22/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Learned
advocate for the applicants seeks leave to amend the cause-title by
adding the name of original respondent No.3. Permission granted.
Both
the Civil Applications are rejected as having been rendered
infructuous in light of the order made in respective appeals today.
(D.A.Mehta,
J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top