Gujarat High Court High Court

M/S vs Gujarat on 24 May, 2010

Gujarat High Court
M/S vs Gujarat on 24 May, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5494/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5494 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9153 of
2008 
=====================================
 

M/S
UNIQUE DEHYDRATE LIMITED - Petitioner(s)
 

Versus
 

GUJARAT
STATE FINANCIAL CORPORATION & 4 - Respondent(s)
 

===================================== 
Appearance
: 
MR BHARAT T RAO for
Petitioner(s) : 1, 
MR RD DAVE for Respondent(s) : 1, 
SINGHI &
CO for Respondent(s) : 2 - 4. 
MR PURVISH J MALKAN for
Respondent(s) : 5, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 24/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1.0 After
the matter is heard for some time learned advocate Mr. BT Rao for the
petitioner submitted that
he be permitted to get the matter placed before the same Division
Bench who passed the order, after vacation, on any day after 25th
June 2010.

2.0 That
being so, no order is passed for the present.

[
Ravi R. Tripathi, J. ] [ M. D. Shah, J. ]

hiren

   

Top