Gujarat High Court
International vs State on 26 November, 2010
Gujarat High Court Case Information System
Print
SCA/15069/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15069 of 2010
=================================================
INTERNATIONAL
ASSET RECONSTRUCTION COMPANY PVT LTD - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH DISTRICT MAGISTRATE - Respondent(s)
=================================================
Appearance :
MR
NAVIN K PAHWA for Petitioner(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/11/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr
Jaswant K Shah, learned AGP accepts notice on behalf of the
respondent. Notice is waived. The petitioner will serve two copies
of the paper book on him by 29.11.2010.
The
respondent may file reply affidavit within ten days.
The
case may be disposed of at the stage of admission.
Post
the matter on 14th December, 2010.
Pendency
of this case shall not stand in the way of the District Magistrate,
Valsad to proceed in accordance with law.
[S.J.
MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top