Gujarat High Court High Court

Rajkumar vs Baroda on 7 May, 2010

Gujarat High Court
Rajkumar vs Baroda on 7 May, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2968/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 2968 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3916 of 2008
 

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

 

RAJKUMAR
DUDHNATH SONKAR - Petitioner(s)
 

Versus
 

BARODA
RAYON CORPORATION LTD & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KIRIT R PATEL for
Petitioner(s) : 1, 
M/S TRIVEDI & GUPTA for Respondent(s) : 1 -
2. 
None for Respondent(s) : 3, 
MR DIPAK R DAVE for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 07/05/2010 

 

 
 
ORAL
ORDER

(1) Heard
learned counsel for the parties.

(2) Shri
Joshi, learned advocate appearing on behalf of M/s. Trivedi &
Gupta for the respondent no.1 and 2 has submitted that there cannot
be any objection to inspection being carried out in proper
illumination and light gadgets could be permitted to be carried out
by the inspecting persons. The said concession is made in view of
the earlier assurance, but at least in future, company may reserve
its right to object to such other proposal from other future buyers
and without there being any proper application in
future at least no buyer should come forward for seeking inspection
etc.

(3) Shri
Subhash T. Chaudhary, learned advocate appearing on behalf of Shri
Dipak R. Dave for the respondent no.4 submitted that the inspection
as suggested would be carried out on 11th
May,2010. Shri Joshi would not object to showing the plant and
machinery. Wherever there is no electricity available, the inspecting
persons will be at liberty to carry the appropriate gadgets for
illuminating the area. Photography in any case is not permitted. The
matter may come up for hearing on 13th
May,2010.

(S.R.BRAHMBHATT,J.)

Vahid

   

Top