Gujarat High Court
Corporation vs Assets on 18 July, 2011
Gujarat High Court Case Information System
Print
SCA/8204/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8204 of 2010
=========================================
GUJARAT
INDUSTRIAL INVESTMENT
CORPORATION
LTD - Petitioner(s)
Versus
ASSETS
RE-CONSTRUCTION COMPANY (INDIA) LTD (ARCIL) THROUGH & 2 -
Respondent(s)
=========================================
Appearance :
MR
RD DAVE for Petitioner(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1 - 3.
MR ANIP A GANDHI for Respondent(s) : 1 -
2.
MS PAURAMI B SHETH for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/01/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
requested by the counsel for the parties, post the matter on
3.2.2011.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top