Gujarat High Court
Asset vs Majoor on 30 March, 2011
Gujarat High Court Case Information System
Print
SCA/3767/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3767 of 2011
=================================================
ASSET
RECONSTRUCTION COMPANY (INDIA) LIMITED - Petitioner(s)
Versus
MAJOOR
MAHAJAN SANGH & 4 - Respondent(s)
=================================================
Appearance :
MR
HEMANG M SHAH for Petitioner(s) : 1,
DS AFF.NOT FILED (N) for
Respondent(s) : 1 -
5.
=================================================
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)
The
counsel for respondent Nos. 1 and 2 are allowed two weeks’ time to
file reply affidavit. Rest of the respondents may also file their
affidavit within the same period. The petitioner may file rejoinder,
if any.
Post
the matter alongwith Special Civil Application No. 14924 of 2010 on
26th April, 2011 at 2.30 PM on the top of the list.
No
further adjournment shall be granted on the next date. The case may
be heard and disposed of on the next date.
Until
further orders, the Labour Court will not proceed with the matter.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top