Gujarat High Court High Court

================================================= vs Mr Vimal M Patel For The on 3 May, 2010

Gujarat High Court
================================================= vs Mr Vimal M Patel For The on 3 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1373/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1373 of 2010
 

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


 

JITENDRA
BABULAL VAJA
 

Versus
 

SHREE
KESHAV CO OPERATIVE CREDIT SOCIETY LIMITED 

 

=================================================
 Appearance : 
MR
AR THACKER for the Petitioner 
MR VIMAL M PATEL for the
Respondent 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 03/05/2010 

 

 
 
ORAL
ORDER

Heard
Mr.A.R.Thacker, learned Advocate for the petitioner and Mr.Vimal
M.Patel, learned Advocate for the respondent.

2. Learned
Advocate for the petitioner strenuously tried to convince this Court
that the Court below has committed an error in passing the order
which is under challenge in this petition.

On
perusal of the impugned order, the Court did not find any substance
in the submissions made by the learned Advocate for the petitioner.
Hence, the petition is dismissed. Notice is discharged. No costs.

3.
The amount deposited by the petitioner herein before the Executing
Court be permitted to be withdrawn by the respondent Credit Society
by the Executing Court.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top