Gujarat High Court
Gujarat vs Principal on 15 April, 2010
Gujarat High Court Case Information System
Print
LPA/627/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 627 of 2010
In
SPECIAL CIVIL APPLICATION No. 3392 of 2010
With
CIVIL
APPLICATION No. 3357 of 2010
In
LETTERS PATENT APPEAL No. 627 of 2010
=============================================
GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LIMITED - Appellant(s)
Versus
PRINCIPAL
SECRETARY & 2 - Respondent(s)
=============================================
Appearance
:
MR
ASPI M KAPADIA for Appellant(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice.
Ms. Manisha Lavkumar, learned A.G.P. accepts notice. Notice is
waived. Respondents to file affidavit in reply within two weeks.
Post
the matter on 03.05.2010.
During
the pendency of the writ-appeal, if the petitioner pays the total
dues as claimed by the respondents, they will register the sale deed
dated 25.09.2009 subject to the decision of this appeal.
Civil
Application stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top