Gujarat High Court High Court

Asset vs M on 30 March, 2011

Gujarat High Court
Asset vs M on 30 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   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, 
MS ANUJA S NANAVATI for
Respondent(s) : 1 - 4. 
MR LN MEDIPALLY for Respondent(s) :
5, 
NOTICE SERVED BY DS for Respondent(s) : 6 - 7. 
MR GM JOSHI
for Respondent(s) : 6, 
MR PRABHAKAR UPADYAY for Respondent(s) :
7, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/03/2011  
ORAL ORDER

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

Post
the matter alongwith Special Civil Application No. 3767 of 2011 on
26th April, 2011
at 2.30 PM. No adjournment shall be granted on the next date.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top