Gujarat High Court High Court

Mahendrabhai vs Gujarat on 8 July, 2011

Gujarat High Court
Mahendrabhai vs Gujarat on 8 July, 2011
Author: Sonia Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11393/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11393 of 2001
 

With


 

SPECIAL
CIVIL APPLICATION No. 11542 of 2001
 

========================================================

 

MAHENDRABHAI
N PARIKH - Petitioner(s)
 

Versus
 

GUJARAT
SMALL INDUSTRIES CORP LTD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AK CLERK for
Petitioner(s) : 1, 
MS KHYATI P HATHI for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2, 
NOTICE SERVED for
Respondent(s) : 3, 
SERVED BY AFFIX.(N) for Respondent(s) : 3, 
MR
PV HATHI for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 08/07/2011 

 

 
ORAL
ORDER

The
request for an adjournment is made by Mr.Hathi, learned advocate for
respondent, on account of non-availability of requisite instructions
from the office of Official Liquidator as the reply could not be
prepared, last opportunity is being granted.

The
reply shall be served to the other side well in advance.
Affidavit-in-rejoinder if required to be filed the same shall be done
before 22nd July, 2011.

Matters
shall be proceeded on 22nd July, 2011 peremptorily.

[Ms.

Sonia Gokani, J.]

Amit

   

Top