Gujarat High Court High Court

The vs Industrial on 3 August, 2010

Gujarat High Court
The vs Industrial on 3 August, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3035/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3035 of 2010
 

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


 

THE
LIQUIDATOR PETROFILS CO. OPERATIVE LTD (IN LIQUIDATION)   Applicant


 

Versus
 

INDUSTRIAL
DEVELOPMENT BANK OFINDIA LTD (IDBI LTD) & 12 - Respondents
 

=========================================================
Appearance : 
MR
KAMAL TRIVEDI, SR.ADV. WITH MS SANGEETA VISHEN FOR MS RAO
for Applicant 
MR BHARAT
JANI for Respondents : 1, 10, 
None for Respondent : 2, 
MR
PRANAV G DESAI for Respondents : 3 - 7. 
MR BH BHAGAT for
Respondents : 8 - 9. 
MR KI SHAH for Respondents : 11 - 12. 
MR
CZ SANKHLA for Respondent:
13, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 03/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Considering
over all facts and circumstances of the case, in which, there have
been some objections to the auction which is in question, we think
that it would be appropriate if reauction is made for the same. Civil
Application is disposed of accordingly.

(BHAGWATI
PRASAD, J.)

(S.R.

BRAHMBHATT, J.)

pallav

   

Top