Gujarat High Court High Court

Gujarat vs State on 7 October, 2008

Gujarat High Court
Gujarat vs State on 7 October, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11524/2002	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11524 of 2002
 

With


 

CIVIL
APPLICATION No.11592 of 2008
 

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


 

GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
Appearance : 
MR
RD DAVE for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS for
Respondent(s) : 3, 
MR HM BHAGAT for Respondent(s) : 4, 
SINGHI &
CO for Respondent(s) : 5, 
MR SHALIN N MEHTA for Respondent(s) :
6, 
RULE SERVED BY DS for Respondent(s) : 7, 
MR DHARMESH V SHAH
for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 07/10/2008 

 

 
 
ORAL
ORDER

Prima
facie it appears that the sale of the property in question pending
the petition has already taken place. The money is realised and is
lying with this Court. The first claim over the money would be of
the secured creditors and the workers’ dues, if any, at pari passu
level. Therefore, if the meeting is convened of all the secured
creditors and the uniformity is arrived at for entrustment of the
money, the question of sale which has in any case taken places
pursuant to the interim order of this Court can be finalised.

Petitioner
will convene the meeting of all the secured creditors including the
representative of the workers, if any, as well as the District
Collector and shall submit the outcome of the meeting on 21.10.2008.

The
aforesaid shall be subject to further orders, which may be passed by
this Court.

(JAYANT PATEL, J.)

*bjoy

   

Top