Gujarat High Court High Court

Ashapura vs State on 12 March, 2010

Gujarat High Court
Ashapura vs State on 12 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/200/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 200 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 12275 of 2008
 

With
CIVIL APPLICATION No. 2103 of 2009
 

With
CIVIL APPLICATION No. 2102 of 2009
 

With
CIVIL APPLICATION No. 1488 of 2010
 

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


 

ASHAPURA
ARCADIA LOGISTIC PVT LTD - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=============================================
 
Appearance : 
MR
SANDIP C SHAH for Appellant(s) : 1, 
None for Respondent(s) : 1 -
2. 
MR SHIRISH JOSHI for Respondent(s) :
3, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 12/03/2010 

 

ORAL
ORDER

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

After
some arguments, learned counsel for the appellant requested to allow
the appellant to deposit rest of the amount to enable the appellant
to purchase the auction property, being the highest bidder. Mr. R.M.
Chhaya, counsel appearing on behalf of the Official Liquidator and
Mr. A.J. Desai, counsel appearing for Registrar, Co-operative
Societies accepts notice on behalf of the respondents. They are
allowed time to obtain instructions.

Post
the matter on 29.03.2010 within five cases.

(S.J.

MUKHOPADHAYA, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top