Gujarat High Court High Court

Shah vs State on 18 September, 2008

Gujarat High Court
Shah vs State on 18 September, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1063820/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10638 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 2261 of 2008
 

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

SHAH
INDUSTRIES THROUGH GAUTAMBHAI B SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SALES TAX OFFICER & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MS JIRGA D JHAVERI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
MS
AMEE YAJNIK for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 18/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Notice
to M/s. Asset Reconstruction Company (India) Ltd., Shreepati Arcade,
A.K. Marg, Nana Chowk, Mumbai 400 036 returnable on 7.10.2008.

Since
copy of this application is already given to the learned AGP as well
as to the Official Liquidator, no formal notice is required to be
issued to them.

Direct
service to M/s. Asset Reconstruction Company (India) Ltd.

(K.A.

Puj, J.)

(Rajesh
H. Shukla, J.)

(hn)

   

Top