Gujarat High Court High Court

Vrushti vs Gold on 29 January, 2010

Gujarat High Court
Vrushti vs Gold on 29 January, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/523/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 523 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 25799 of 2007
 

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

 

VRUSHTI
FINANCIAL PVT LTD - Petitioner(s)
 

Versus
 

GOLD
COIN HEALTH FOODS LTD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
Ms.
ANUSHREE KAPADIA FOR MS
MEGHA JANI for
Petitioner(s) : 1, 
MR HR PRAJAPATI for Respondent(s) : 1, 
MR
PAVAN S GODIAWALA for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 29/01/2010 

 

 
 
ORAL
ORDER

1. This
application has been filed by the applicant
(original petitioner), with a prayer to fix an early date for final
hearing of Special Civil Application No.25799/2007. Copies of the
application have been served upon the learned counsel who are
representing the respective respondents.
However, the learned counsel for the respondents have not put in an
appearance today.

2. Ms.

Anushree Kapadia, learned advocate for Ms. Megha Jani, learned
counsel for the applicant has submitted that the
petition has been filed on the ground, inter alia, that the impugned
order of the City Civil Court, Ahmedabad is in contravention of the
provisions of the Order-21 Rules-64 and 66 of the Code of Civil
Procedure, insofar as it has failed to appreciate that sale of only
one part of the attached property would be sufficient to meet the
decretal debt, therefore, there is an urgency in the petition, as the
petitioner is being deprived of properties of a higher value than the
decretal amount.

2. Having
heard the learned counsel for the applicant and in view of the
averments made in paragraphs 2 to 4 of the application, the prayer
made in the application deserves to be granted. Accordingly, this
application is allowed. The Registry may place Special Civil
Application No.25799/2007 for final hearing, on 16th
March, 2010.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top