Gujarat High Court
Vasant vs Asset on 16 December, 2010
Gujarat High Court Case Information System
Print
LPA/1708/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1708 of 2009
In
SPECIAL
CIVIL APPLICATION No. 2448 of 2005
=================================================
VASANT
DYEING AND PRINTING WORKS & 3 - Appellant(s)
Versus
ASSET
RECONSTRUCTION COMPANY (INDIA) LIMITED (ARCIL) & 5 -
Respondent(s)
=================================================
Appearance :
MR
PC KAVINA, SR. ADVOCATE with MR ZUBIN F BHARDA for Appellant(s) : 1 -
4.
MR ANIP A GANDHI for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3, 6,
MR KM PANSARI for Respondent(s) : 4 -
5.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/10/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of the illness of Mr KM Pansari, the counsel for the 4th
and 5th respondents, the case is adjourned for 13th
December, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
Sundar/*
Top