Gujarat High Court
Electroherm vs Asset on 20 December, 2010
Gujarat High Court Case Information System
Print
SCA/16063/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16063 of 2010
=========================================================
ELECTROHERM
INDIA LTD - Petitioner
Versus
ASSET
RECONSTRUCTION COMPANY(INDIA LTD) - Respondent
=========================================================
Appearance :
MR
ASHISH H SHAH for
Petitioner
None for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 20/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
petitioner is seeking challenge to the action taken by the
respondent-ARCIL under the provisions of the Securitisation and
Reconstruction of Financial Assets and Enforcement of Security
Interest Act, 2002. Office to place the matter before the appropriate
bench.
(JAYANT
PATEL, J.)
(S.R.BRAHMBHATT,
J)
pallav
Top