Gujarat High Court
Gujarat vs Shree on 28 April, 2010
Gujarat High Court Case Information System
Print
CA/533/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 533 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11116 of 2008
=========================================================
GUJARAT
STATE FINANCIAL CORPORATION - Petitioner(s)
Versus
SHREE
INDUSTRIES LIMITED & 14 - Respondent(s)
=========================================================
Appearance
:
MR
SN SOPARKAR, LD. SENIOR ADVOCATE with MR.DEVANG D TRIVEDI
for
Petitioner(s) : 1,
NANAVATI ASSOCIATES for Respondent(s) : 1,
None
for Respondent(s) : 2, 4,8 - 9, 11.2.1, 11.2.2, 11.2.3,
15,
GOVERNMENT PLEADER for Respondent(s) : 3,
MR GM JOSHI for
Respondent(s) : 5 - 6.
MR ASHISH H SHAH for Respondent(s) : 7,
MR
KM PARIKH for Respondent(s) : 10,
MR AS VAKIL for Respondent(s) :
11 - 14.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/04/2010
ORAL ORDER
Arguments
have been addressed by Mr.S.N.Soparkar, learned Senior Advocate with
Mr.Devang D. Trivedi, learned counsel on behalf of the applicant and
Mr.A.S.Vakil, learned counsel for respondents Nos.11 to 14. As the
Court finds that deeper issues of law are involved, which require
consideration, list on 21.06.2010.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top