Gujarat High Court
Gujarat vs Assets on 15 February, 2011
Gujarat High Court Case Information System
Print
SCA/8204/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8204 of 2010
=========================================================
GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD - Petitioner(s)
Versus
ASSETS
RE-CONSTRUCTION COMPANY (INDIA) LTD (ARCIL) THROUGH & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
RD DAVE
for
Petitioner
NOTICE SERVED BY DS for Respondent(s) : 1 - 3.
MR
ANIP A GANDHI for Respondent(s) : 1 - 2.
MS PAURAMI B SHETH for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 15th February 2011
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the petitioner sought for and is allowed two week’s time to file
rejoinder to the reply-affidavit filed by ARCIL. Post the matter on
23rd March 2011.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top