Gujarat High Court Case Information System Print OJCA/463/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 463 of 2010 ========================================= RAKESH MARDIA - Applicant(s) Versus RAJIV S MARDIA & RASIK S MARDIA & 2 - Respondent(s) ========================================= Appearance : MR SAURABH G AMIN for Applicant(s) : 1, PARTY-IN-PERSON for Respondent(s) : 1, OFFICIAL LIQUIDATOR for Respondent(s) : 2, MR HRIDAY BUCH for Respondent(s) : 3, ========================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HONOURABLE MR.JUSTICE MD SHAH Date : 08/10/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
1. Learned
Counsel Mr.Shalin Mehta, states that an incorrect statement is made
in paragraph 17 of this application since the applicant has preferred
application before Debts Recovery Tribunal being Securitization
Application No.31 of 2010, making prayer on the same line as prayer
18(c) of this application. Learned Counsel Mr.Mehta, states that he
is also instructed to make statement that Asset Reconstruction
Company of India Ltd. (ARCIL) has not withdrawn support from the
scheme of revival floated by Mr.Rajiv Mardia and Mr.Rasik Mardia. He
states that he shall be placing these facts on affidavit before the
Court in the main matter.
2. The
statement made by Mr.Mehta, is controverted by learned Advocate
Mr.Punit Juneja for the applicant.
3. In
light of this development, let this application be heard along with
O.J.Appeal No.8 of 2009.
[A.L.Dave,
J.]
[M.D.Shah,
J.]
satish
Top