Gujarat High Court High Court

Mahindrasar vs Special on 28 July, 2010

Gujarat High Court
Mahindrasar vs Special on 28 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/483/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 483 of 2009
 

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


 

MAHINDRASAR
TRANSMISSIONS PVT LTD, REGISTERED OFFICE AT - Petitioner
 

Versus
 

SPECIAL
RECOVERY OFFICER & EXECUTIVE MAGISTRATE & 2 - Respondents
 

======================================
Appearance : 
MR
RAHUL K PANDYA for the Petitioner. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
MR CB UPADHYAYA for Respondent(s) :
2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 28/07/2010 

 

 
ORAL
ORDER

At
the request of Mr.Pandya, learned advocate appearing on behalf of the
petitioner so as to enable the petitioner to file
affidavit-in-rejoinder to the reply filed by respondent No.3, S.O.
to 3rd August,2010.

Affidavit-in-Rejoinder, if any, to be filed on or before 30th
July,2010 as requested by Mr.Pandya, learned advocate appearing on
behalf of the petitioner.

Ad-interim
relief granted earlier to continue till then.

[M.R.SHAH,J]

*dipti

   

Top