Gujarat High Court
Asset vs M on 6 July, 2011
Gujarat High Court Case Information System
Print
SCA/14924/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14924 of 2010
With
CIVIL
APPLICATION No. 7303 of 2011
In
SPECIAL
CIVIL APPLICATION No. 14924 of 2010
With
SPECIAL
CIVIL APPLICATION No. 3767 of 2011
=================================================
ASSET
RECONSTRUCTION COMPANY (INDIA) LIMITED - Petitioner(s)
Versus
M
H MILLS & INDUSTRIES LTD & 8 - Respondent(s)
=================================================
Appearance :
MR
HEMANG M SHAH for Petitioner(s) : 1,
MS ANUJA S NANAVATI for
Respondent(s) : 1 - 4.
MR LN MEDIPALLY for Respondent(s) :
5,
NOTICE SERVED BY DS for Respondent(s) : 6 - 7.
MR GM JOSHI
for Respondent(s) : 6,
MR PRABHAKAR UPADYAY for Respondent(s) :
7,
MR AS VAKIL for Respondent(s) : 8,
MR INDRAVADAN PARMAR for
Respondent(s) : 9,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 06/07/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
the matters be listed for further hearing on 13th July,
2011 at 2.30 p.m. on the top of the list.
[S.J.
MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top