Gujarat High Court
Rakesh vs Asset on 22 February, 2010
Gujarat High Court Case Information System
Print
SCA/1529/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1529 of 2010
=========================================================
RAKESH
MARDIA - Petitioner(s)
Versus
ASSET
RECONSTRUCTION CO (INDIA) LTD & 16 - Respondent(s)
=========================================================
Appearance :
MR
ASHISH H SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
17.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 22/02/2010
ORAL
ORDER
Notice
returnable on 9th March, 2010.
By
ad interim order, status quo qua possession and title of the property
shall be maintained. Further it is clarified that the present order
shall not operate as a bar for giving effect to the order passed by
the Apex Court dated December 07, 2009 in the proceedings of Civil
Appeal No.8149-8150 of 2009 and the stay shall operate against the
transfer and alienation of the property in any manner whatsoever.
[JAYANT
PATEL, J.]
jani
Top