Gujarat High Court High Court

M/S vs Gujarat on 2 August, 2011

Gujarat High Court
M/S vs Gujarat on 2 August, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/676/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 676 of 2011
 

In


 

FIRST
APPEAL No. 3547 of 2010
 

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


 

M/S
PATEL & COMPANY - Petitioner(s)
 

Versus
 

GUJARAT
SLUM CLEARANCE BOARD - Respondent(s)
 

=========================================================
Appearance : 
MR
PREMAL R JOSHI for
Petitioner(s) : 1, 
MR HS MUNSHAW for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 02/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. Mr.

Joshi seeks time to place on record the details about the existence
of the Partnership Firm, the death of the remaining partners, rights
of the surviving partners and the rights of the successors of the
partners, so as to satisfy whether withdrawal should be permitted
and, if yes, up-to what extent.

2. It
is further directed that this matter will take some time, meanwhile
the Trial Court shall invest the amount in a Nationalized Bank in a
Fixed Deposit Receipt initially for a period of one year and such
investment shall be renewed from time to time until further orders.
S.O. to 23.08.2011.

Sd/-

(Jayant
Patel, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top