Gujarat High Court High Court

Visnagar vs Yogi on 28 January, 2011

Gujarat High Court
Visnagar vs Yogi on 28 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2933/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2933 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 477 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 2935 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 13090 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 2934 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 13089 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 2936 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 13091 of 2010
 

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


 

VISNAGAR
NAGARIK SAHAKARI BANKLTD(IN LIQUIDATION) - Appellant(s)
 

Versus
 

YOGI
DEVELOPERS & 15 - Respondent(s)
 

=================================================
 
Appearance : 
MR
DHARMESH V SHAH for Appellant(s) : 1, 
DS AFF.NOT FILED (N) for
Respondent(s) : 1 - 11. 
- for Respondent(s) : 12 -
16. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 28/01/2011  
ORAL ORDER

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

This
matter has be listed at the instance of the counsel for the
appellants. it is informed that on 20.12.2010, this very Letters
Patent Appeal No. 2933 of 2010 was listed alongwith LPA Nos. 2934 to
2936 of 2010. Though notices were issued in all the matters, but
that has not been reflected in the order. Though such submission has
been made, but the counsel for the respondents have no objection to
the aforesaid submission. In the circumstances, we also pass similar
order in LPA Nos. 2934 to 2936 of 2010.

Mr
DP Kinariwala, learned counsel accepts notice on behalf of respondent
Nos. 12 to 16 and waives notice. The counsel for the appellants will
serve two copies of the paper book on him by tomorrow.

Let
notice be issued on the rest of the respondents. Direct notice is
permitted.

The
appeals may be disposed of at the stage of admission.

Post
the matter on 2nd February, 2011 alongwith LPA No. 2933 of
2010.

Let
a copy of this order be placed on the record of LPA Nos. 2934 to 2936
of 2010.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top