Gujarat High Court
Asset vs M on 11 January, 2011
Gujarat High Court Case Information System
Print
SCA/14924/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14924 of
2010
=================================================
ASSET
RECONSTRUCTION COMPANY (INDIA) LIMITED - Petitioner(s)
Versus
M
H MILLS & INDUSTRIES LTD & 6 - Respondent(s)
=================================================
Appearance :
MR
HEMANG M SHAH for Petitioner(s) : 1,
MR. SAHIL M SHAH for
Respondent(s) : 1 - 4.
MR LN MEDIPALLY for Respondent(s) :
5,
NOTICE SERVED BY DS for Respondent(s) : 6 - 7.
MR JB
PARDIWALA for Respondent(s) : 6,
MR PRABHAKAR UPADYAY for
Respondent(s) : 7,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 11/01/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
the ground of illness of Mr. L.N. Medipally, counsel for the
respondent no.5, the case is adjourned. Post the matter on
25.01.2011.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top