Gujarat High Court High Court

Narmada vs Mahendra on 7 May, 2010

Gujarat High Court
Narmada vs Mahendra on 7 May, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1065/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1065 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 623 of 2006
 

With


 

CIVIL
APPLICATION No. 4825 of 2010
 

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


 

NARMADA
COTTO COOPERATIVE SPINNING MILL LTD (IN LIQUIDATION) - Appellant(s)
 

Versus
 

MAHENDRA
KUMAR INDRAJEETSINHJI COTTON PVT LTD THROUGH & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR.VARUN
K.PATEL for
Appellant(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

				Date
: 07/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Notice
on respondents Nos.1, 3 and 4 in the matter of appeal and CA. Direct
notice is permitted. Ms.M.L.Shah accepts notice on behalf of
respondent No.2. Notice is waived. Counsel for the appellant will
serve a copy of the paper book on her by tomorrow. Post the matter on
30th June 2010. During the pendency of the appeal,
ad-interim stay of proceedings in Civil Suit No.2467/2000 pending
before the City Civil Court, Ahmedabad.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top