Gujarat High Court High Court

Gujarat vs Shree on 20 September, 2010

Gujarat High Court
Gujarat vs Shree on 20 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11116/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11116 of 2008
 

With


 

CIVIL
APPLICATION No. 533 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11116 of 2008
 

With


 

CIVIL
APPLICATION No. 11919 of 2009
 

In
 


SPECIAL CIVIL
APPLICATION No. 11116 of 2008
 

With


 

CIVIL
APPLICATION No. 11936 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 11116 of 2008
 

 
=========================================================


 

GUJARAT
STATE FINANCIAL CORPORATION - Petitioner(s)
 

Versus
 

SHREE
INDUSTRIES LIMITED & 13 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DEVANG D TRIVEDI for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1,
3, 
NANAVATI ASSOCIATES for Respondent(s) : 1, 
RULE NOT RECD
BACK for Respondent(s) : 2, 
GOVERNMENT PLEADER for Respondent(s) :
3, 
RULE UNSERVED for Respondent(s) : 4, 
MR GM JOSHI for
Respondent(s) : 5 - 6. 
RULE SERVED for Respondent(s) : 6,8 - 9. 
MR
ASHISH H SHAH for Respondent(s) : 7, 
MR KM PARIKH for
Respondent(s) : 10, 
MR AS VAKIL for Respondent(s) : 11 - 14. 
None
for Respondent(s) : 11.2.1, 11.2.2,11.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/09/2010 

 

 
 
ORAL
ORDER

With
a view to enable applicant-Bank of Baroda of Civil Application No.
11919 of 2009 and applicant- Assistant Commissioner of Commercial Tax
(II) of Civil Application No. 11936 of 2009 to challenge the orders
dated 02.05.2008 and 19.07.2007 passed by the AAIFR and BIFR if they
desirous, subject to the maintainability of the petition, matters
are adjourned to 18.10.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top