Gujarat High Court
Corporation vs Assets on 18 July, 2011
Gujarat High Court Case Information System Print SCA/8204/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8204 of 2010 ========================================= GUJARAT INDUSTRIAL INVESTMENT CORPORATION LTD - Petitioner(s) Versus ASSETS RE-CONSTRUCTION COMPANY (INDIA) LTD (ARCIL) THROUGH & 2 - Respondent(s) ========================================= Appearance : MR RD DAVE for Petitioner(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1 - 3. MR ANIP A GANDHI for Respondent(s) : 1 - 2. MS PAURAMI B SHETH for Respondent(s) : 3, ========================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE K.M.THAKER Date : 20/01/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
requested by the counsel for the parties, post the matter on
3.2.2011.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top