Gujarat High Court
Vimal vs Reserve on 14 October, 2010
Gujarat High Court Case Information System
Print
LPA/1455/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1455 of 2009
In
SPECIAL
CIVIL APPLICATION No. 6544 of 2009
=========================================================
VIMAL
PROTEINS PRIVATE LIMITED - Appellant(s)
Versus
RESERVE
BANK OF INDIA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA
for
Appellant
MR AMAR N BHATT for Respondent(s) : 1,
MRCHIRAGBPATEL
for Respondent(s) : 2,
MR KM PARIKH for Respondent(s) : 3,
None
for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 14th October 2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on Liquidator of the 3rd
respondent-Anyonya Cooperative Bank Limited. Direct service of notice
is permitted. Post the matter on 28/10/2010.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top