Gujarat High Court Case Information System
Print
SCA/9866/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9866 of 2010
=========================================================
KHEEZER
STEELS - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL DEVELOPMENTCORPORATION & 3 - Respondent(s)
=========================================================
Appearance
:
MR
CB UPADHYAYA for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
4.
MR NV ANJARIA for Respondent(s) : 1-3,
MR MB GANDHI for
Respondent(s) : 4,
MR CHINMAY M GANDHI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 01/09/2010
ORAL
ORDER
Heard learned
advocate Mr.C.B.Upadhyaya for petitioner, learned advocate
Mr.N.V.Anajaria for respondent Nos.1 to 3 and learned advocate
Mr.Gandhi for respondent No.4.
Considering
the request, the matter is adjourned to 21.9.2010.
Learned
advocate Mr.Anjaria appearing for respondent Nos.1 to 3 made a
statement in respect to interim order passed by this Court on
20.8.2010 that on 24.5.2010, the allotment is already made in favour
of respondent No.4 and pursuant to that, possession is already taken
over by respondent No.4 on 28.5.2010.
This
clarification made by learned advocate Mr.Anjaria is taken into
account. Subject to aforesaid clarification made by Mr.Anjaria,
earlier interim order passed by this Court on 20.8.2010 shall remain
continued till 21.9.2010.
(H.K.RATHOD,J.)
(vipul)
Top