Gujarat High Court High Court

Rasiklal vs Asset on 30 August, 2011

Gujarat High Court
Rasiklal vs Asset on 30 August, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2971/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2971 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1529 of
2010 
=========================================


 

RASIKLAL
S MARDIA PROMOTER & SPONSOR OF SCHEME - Petitioner(s)
 

Versus
 

ASSET
RECONSTRUCTION CO(INDIA) LTD & 17 - Respondent(s)
 

=========================================
 
Appearance
: 
PARTY-IN-PERSON
for Petitioner(s) : 1, 
MR
SHALIN N MEHTA for Respondent(s) : 1, 
None for Respondent(s) : 2,
4,6 - 13, 16, 
MS AMEE YAJNIK for Respondent(s) : 3, 
MS NALINI S
LODHA for Respondent(s) : 5, 
MR SUDHIR M MEHTA for Respondent(s) :
14, 
MR VISHWAS K SHAH for Respondent(s) : 15, 
MR PS CHAMPANERI
for Respondent(s) : 17, 
MR ASHISH H SHAH for Respondent(s) :
18, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/03/2010 

 

ORAL
ORDER

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

Having
heard the learned advocates for the parties, we allow the applicant
to be impleaded as respondent No.18 to Special Civil Application
No.1529 of 2010. Civil Application stands disposed of.

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

(Akil
Kureshi, J.)

(vjn)

   

Top