Gujarat High Court High Court

Dilipkumar vs Jamnagar on 20 October, 2010

Gujarat High Court
Dilipkumar vs Jamnagar on 20 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1487/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1487 of 2008
 

In
MISC.CIVIL APPLICATION - FOR ORDERS No. 2445 of 2008
 

With


 

CIVIL
APPLICATION No. 14713 of 2008
 

In
LETTERS PATENT APPEAL No. 1487 of 2008
 

With


 

LETTERS
PATENT APPEAL No. 200 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 12275 of 2008
 

With
 

CIVIL
APPLICATION No. 2102 of 2009
 

In
LETTERS PATENT APPEAL No. 200 of 2009
 

With


 

CIVIL
APPLICATION No. 2103 of 2009
 

In
LETTERS PATENT APPEAL No. 200 of 2009
 

With


 

CIVIL
APPLICATION No. 1488 of 2010
 

In
LETTERS PATENT APPEAL No. 200 of
2009 
 
=================================================
 

DILIPKUMAR
HANSRAJ BARAI - Appellant(s)
 

Versus
 

JAMNAGAR
REGIONAL TELIBIYA UTPADAK SAHAKARI SANGH LTD & 6 - Respondent(s)
 

================================================= 
Appearance
: 
MR
MEHUL S SHAH for Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) :
1, 
MR SHIRISH JOSHI for Respondent(s) : 1, 
None for
Respondent(s) : 2,6 - 7. 
MR. TUSHAR MEHTA, AAG WITH MRS. KRINA
CALLA AGP for Respondent(s) : 3 - 4. 
MR JAL SOLI UNWALA for
Respondent(s) : 5, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 20/10/2010 

 

ORAL
ORDER

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

Learned
counsel appearing on behalf of the Official Liquidator submits that
the auction-sale of the land in question has already been made and
matter has been sent to the Registrar, Co-operative Societies, for
approval. Ms. Megha Jani, learned counsel appearing on behalf of the
appellant in Letters Patent Appeal No.200 of 2009 sought for and
allowed a week’s time to file rejoinder. A further affidavit has
been filed by the respondent no.1. Post these matters on 23.11.2010.
In the meantime, it is open to the respondent to finalize the
auction-sale. In view of the aforesaid observation, no further order
is required to be passed in the Civil Applications. If any document
is required to be produced, the Court may suo motu ask for production
of such documents. All the captioned Civil Applications stand
disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top