Gujarat High Court Case Information System
Print
SCA/7970/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7970 of 2011
=================================================
VISION
ORGANICS LTD & 3 - Petitioner(s)
Versus
UNION
OF INDIA THROUGH SECRETARY & 1 - Respondent(s)
=================================================
Appearance :
MR
SP MAJMUDAR for Petitioner(s) : 1 - 4. MR PP MAJMUDAR
for Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 28/06/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
petitioners challenge Rule 5A(2) and Rule 7(2)(3)(b) of the Debts
Recovery Tribunal (Procedure) Rules, 1993.
On
hearing the counsel for the petitioners, prima facie, we are not
satisfied, but still we intend to hear the counsel for the Union of
India. We, therefore, allow the petitioners to serve a copy of the
paper book on Mr PS Champaneri, learned counsel who generally appears
on behalf of the Union of India.
The
2nd respondent being no a necessary party, is deleted from
the arena of the respondents.
Post
the matter on 8th July, 2011 within ten cases.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
Sundar/PPS
Top