Gujarat High Court
Gujarat vs Assets on 4 August, 2010
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,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 4th August 2010
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on respondents. Direct service is permitted. Notice
by speed post is permitted.
Case
may be disposed of at the stage of admission.
Post
the matter on 1st September 2010.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top