Gujarat High Court Case Information System
Print
LPA/200/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 200 of 2009
In
SPECIAL CIVIL APPLICATION No. 12275 of 2008
With
CIVIL APPLICATION No. 2103 of 2009
With
CIVIL APPLICATION No. 2102 of 2009
With
CIVIL APPLICATION No. 1488 of 2010
=============================================
ASHAPURA
ARCADIA LOGISTIC PVT LTD - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance :
MR
SANDIP C SHAH for Appellant(s) : 1,
None for Respondent(s) : 1 -
2.
MR SHIRISH JOSHI for Respondent(s) :
3,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
After
some arguments, learned counsel for the appellant requested to allow
the appellant to deposit rest of the amount to enable the appellant
to purchase the auction property, being the highest bidder. Mr. R.M.
Chhaya, counsel appearing on behalf of the Official Liquidator and
Mr. A.J. Desai, counsel appearing for Registrar, Co-operative
Societies accepts notice on behalf of the respondents. They are
allowed time to obtain instructions.
Post
the matter on 29.03.2010 within five cases.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top