Gujarat High Court High Court

Deep vs Shree on 8 November, 2011

Gujarat High Court
Deep vs Shree on 8 November, 2011
Author: Mohit S. K.A.Puj,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/126/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 126 of 2007
 

In


 

MISC.
CIVIL APPLICATION No. 116 of 2007
 

In
 


O.J.APPEAL No. 71
of 2007
 

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

DEEP
ESTATE AND DEVELOPERS PRIVATE LIMITED & 3 - Applicant(s)
 

Versus
 

SHREE
CORPORATION & 15 - Respondent(s)
 

================================================= 
Appearance
: 
MR
GAURAV S MATHUR for Applicant(s) : 1 - 4. 
MR RS SANJANWALA for
Respondent(s) : 1 - 15, 
- for Respondent(s) : 16
 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 13/09/2007  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

Heard
Mr Mathur for the applicants and Mr Sanjanwala for opponent Nos.1 to

15. The presence of the Official Liquidator is not required at this
stage.

Without
going into the merits of the controversy sought to be raised in this
application which it will be open to the applicants to raise before
the learned Company Judge, we modify the statement of Mr Gaurav
Mathur recorded in our order dated 16.8.2007 to the following
extent:-

?SMr
Gaurav Mathur, learned advocate for respondent Nos.1 to 4 in Misc.
Civil Application No.116 of 2007 (applicants in the present
application) states that respondent Nos.1 to 4 will not make any
attempt till 1st October 2007 to dispossess the applicants
in MCA No.116 of 2007 (opponents Nos.1 to 15 herein ).??

This
statement is being made in view of the statement coming from Mr
Sanjanwala for opponent Nos.1 to 15 herein (applicants in MCA No.116
of 2007) that his clients have already filed separate individual
applications before the learned Company Judge as was indicated in the
order dated 6.8.2007 in OJ Appeal No.71 of 2007 and that he will get
these applications circulated at the earliest and in any case in the
week commencing on 17.9.2007.

It
will then be open to the learned Company Judge to pass appropriate
orders on the applications including interim orders if any, after
hearing the learned counsel for the parties.

It
is clarified that we have never gone into the merits of the
controversy between the parties and that neither our previous orders
dated 6th and 16th August 2007 nor this order
shall be construed as expression of any opinion either way.

The
application accordingly stands disposed of.

(M.S.

SHAH, J.)

(K.A.

PUJ, J.)

zgs/-

   

Top