High Court Rajasthan High Court

Alchemist Asset Reconstruction vs State Of Raj & Ors on 19 October, 2010

Rajasthan High Court
Alchemist Asset Reconstruction vs State Of Raj & Ors on 19 October, 2010
    

 
 
 

 In the High Court of Judicature for Rajasthan
Jaipur Bench, Jaipur
O R D E R
S.B. Civil Writ Petition No.13461/2010
Alchemist Asset Reconstruction Company Ltd.
Vs. State of Raj. & Ors.

Date Of Order     ::     19/10/2010

Hon'ble Mr. Justice Ajay Rastogi 

Mr. Kamlakar Sharma, for petitioner.
		One of the contentions advanced by the counsel is that under sub-section 2 of section 3 of the Rajasthan Relief Undertakings (Special Provision) Act,1961 the total period the company can continue as relief undertaking in aggregate does not exceed 20 years but that too has been substituted by amendment Act 20 of 1999 w.e.f. 30.9.1999 and according to him the total period of 20 years has expired, as such company M/s. Jaipur Metals & Electrical Ltd cannot continue any further as relief undertaking under the Act of 1961. 		
		Issue notice of writ & stay petition along with a copy of this order to the respondents as to why the petition may not be disposed of at the stage of admission, returnable by two weeks. Notices may be given 'dasti', if desired.

(Ajay Rastogi),J
VS Shekhawat /p.1/
13461cw10Oct19Ntc.do