Gujarat High Court
(India) vs M on 1 March, 2011
Gujarat High Court Case Information System
Print
SCA/14924/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14924 of 2010
=========================================
ASSET
RECONSTRUCTION COMPANY
(INDIA)
LIMITED - Petitioner(s)
Versus
M
H MILLS & INDUSTRIES LTD & 6 - Respondent(s)
=========================================
Appearance :
MR
SHALIN MEHTA with MS HEMANG M SHAH for Petitioner(s) : 1,
MR
SUDHIR NANAVATI, SR. COUNSEL with MS ANUJA S NANAVATI for
Respondent(s) : 1 - 4.
MR. SAHIL M SHAH for Respondent(s) : 1 -
4.
MR LN MEDIPALLY for Respondent(s) : 5,
NOTICE SERVED BY DS
for Respondent(s) : 6 - 7.
MR GM JOSHI for Respondent(s) : 6,
MR
PRABHAKAR UPADYAY for Respondent(s) :
7,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 25/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
in part. Post the matter for further hearing on 4.3.2011 at 2.30
P.M.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top