Gujarat High Court Case Information System
Print
COMP/91/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 91 of 2010
=================================================
JASHWANTLAL
POPATLAL & CO. PROPRIETOR CONCERN OF MALAV - Petitioner(s)
Versus
NEPTUNE
EQUIPMENT PRIVATE LIMITED - Respondent(s)
=================================================
Appearance
:
MR
AS VAKIL for Petitioner(s) : 1,
MR RD DAVE for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 16/09/2010
ORAL
ORDER
Heard learned
advocate Mr.Apurva S. Vakil for the petitioner and learned advocate
Mr.R.D. Dave for the company in question. Learned advocate Mr.Dave
for the company states that so far as the principal amount is
concerned there is no dispute as set out in the affidavit itself. So
far as interest is concerned the company is disputing that amount.
The ld. Adv. for company further states that the assets of the
company are sold under the provisions of the SARFAESI Act. The
matter requires consideration. ADMIT.
2. The petition
be advertised in Indian Express, Ahmedabad Edition and Jansatta,
Ahmedabad Edition on or before 9th October 2010.
Publication in the Official Gazette is dispensed with. The petition
is fixed for final hearing in the week commencing from 29th
November 2010.
(RAVI
R. TRIPATHI, J.)
karim
Top