Gujarat High Court Case Information System
Print
LPA/1487/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1487 of 2008
In
MISC.CIVIL APPLICATION - FOR ORDERS No. 2445 of 2008
With
CIVIL
APPLICATION No. 14713 of 2008
In
LETTERS PATENT APPEAL No. 1487 of 2008
With
LETTERS
PATENT APPEAL No. 200 of 2009
In
SPECIAL CIVIL APPLICATION No. 12275 of 2008
With
CIVIL
APPLICATION No. 2102 of 2009
In
LETTERS PATENT APPEAL No. 200 of 2009
With
CIVIL
APPLICATION No. 2103 of 2009
In
LETTERS PATENT APPEAL No. 200 of 2009
With
CIVIL
APPLICATION No. 1488 of 2010
In
LETTERS PATENT APPEAL No. 200 of
2009
=================================================
DILIPKUMAR
HANSRAJ BARAI - Appellant(s)
Versus
JAMNAGAR
REGIONAL TELIBIYA UTPADAK SAHAKARI SANGH LTD & 6 - Respondent(s)
=================================================
Appearance
:
MR
MEHUL S SHAH for Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) :
1,
MR SHIRISH JOSHI for Respondent(s) : 1,
None for
Respondent(s) : 2,6 - 7.
MR. TUSHAR MEHTA, AAG WITH MRS. KRINA
CALLA AGP for Respondent(s) : 3 - 4.
MR JAL SOLI UNWALA for
Respondent(s) : 5,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/10/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel appearing on behalf of the Official Liquidator submits that
the auction-sale of the land in question has already been made and
matter has been sent to the Registrar, Co-operative Societies, for
approval. Ms. Megha Jani, learned counsel appearing on behalf of the
appellant in Letters Patent Appeal No.200 of 2009 sought for and
allowed a week’s time to file rejoinder. A further affidavit has
been filed by the respondent no.1. Post these matters on 23.11.2010.
In the meantime, it is open to the respondent to finalize the
auction-sale. In view of the aforesaid observation, no further order
is required to be passed in the Civil Applications. If any document
is required to be produced, the Court may suo motu ask for production
of such documents. All the captioned Civil Applications stand
disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top