Gujarat High Court High Court

Civil Application No. 12343 Of 2 vs Mr Amar P Dave For on 2 August, 2011

Gujarat High Court
Civil Application No. 12343 Of 2 vs Mr Amar P Dave For on 2 August, 2011
Author: B.C.Patel, Honourable Patel,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CIVIL APPLICATION No 12343 of 2001


             in


     LETTERS PATENT APPEALNo 790        of 2000


             with


     LETTERS PATENT APPEAL No 784 of 2000


             with


     LETTERS PATENT APPEAL No 790 of 2000




     --------------------------------------------------------------
     HOTEL SATYAKETU
Versus
     MCM HOTEL PVT LTD
     --------------------------------------------------------------
     Appearance:
     1. Civil Application No. 12343 of 2001
          MR AJ PATEL for Petitioner No. 1
          MR AMAR P DAVE for Respondent No. 1
          MR BHARAT T RAO for Respondent No. 2
          MR RD DAVE for Respondent No. 3
          .......... for Respondents No. 4-7
     2. LETTERS PATENT APPEAL No. 784 of 2000
          MR RD DAVE for Petitioner No. 1
          MR AMAR P DAVE for Respondent No. 1
     3. LETTERS PATENT APPEAL No. 790 of 2000
          MR AJ PATEL for Petitioner No. 1
          MR AMAR P DAVE for Respondent No. 1


     --------------------------------------------------------------


                  CORAM : MR.JUSTICE B.C.PATEL
                                     and
                          MR.JUSTICE JAYANT PATEL


                  Date of Order: 11/01/2002


ORAL ORDER

(Per : MR.JUSTICE B.C.PATEL)
The opponent No.3 has made the following
statement before this court:

“My name is Vijay Modi. I am aged 53 years. I
am the Managing Director of the company, i.e.
MCM Hotels Pvt.Ltd. I say that one Mr.Morey
wants to buy the hotel from me and he is ready to
buy the hotel for Rs.5 Crores. His address is:
115, Bajaj Bhavan, 11th floor, Nariman Point,
Mumbai 400 021. He has also stated on affidavit
that he is ready and willing to settle the
matter. Before 10 days he said that for the
entire deal he shall pay Rs.5 crores subject to
clearance of title. I say that I will
immediately deposit Rs.1.5 Crores within a period
of ten days from today.”

The affidavit of Mr.Vasantrao W.Morey be taken on
record.

Matter stands over to 21.2.2002.

11.1.2002(B.C.PATEL,J) (JAYANT PATEL,J)