Gujarat High Court Case Information System
Print
COMA/278/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 278 of 2010
In
OFFICIAL
LIQUDATOR REPORT No. 157 of 2006
In
OFFICIAL LIQUDATOR REPORT No. 118 of 2006
======================================
RADHESHYAM
DEVELOPERS A PARTNERSHIP FIRM - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF SHREE VALLABH GLASS WORKS LIMITED & 12 -
Respondent(s)
======================================
Appearance :
MRS
SANGEETA N PAHWA for Applicant
MS AMEE YAJNIK for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2 - 4.
Mr. R.S.
Sanjanwala for MRDILIPLKANOJIYA for Respondent(s) : 5 -
13.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/04/2011
ORAL
ORDER
Mr.
R.S. Sanjanwala, learned advocate appearing for respondent Nos. 5 to
13 has raised a preliminary objection about maintainability of the
application filed by the applicant and submitted that respondent
Nos. 5 to 13 have filed proceedings for claiming their possession in
tenancy proceedings.
Ms.
Sangeeta Pahwa, learned advocate for the applicant submits that the
applicant being the auction purchaser and the application filed by
respondent Nos. 5 to 13 herein in the company proceedings was
rejected earlier.
In
view of the above, Rule returnable on 21.4.2011. The matter is to be
finally decided on 21.4.2011.
Interim
stay in terms of paragraph 1(B) of Judge’s Summons.
(ANANT
S. DAVE, J.)
(swamy)
Top