Gujarat High Court High Court

Kheezer vs Gujarat on 1 September, 2010

Gujarat High Court
Kheezer vs Gujarat on 1 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9866/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9866 of 2010
 

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

 

KHEEZER
STEELS - Petitioner(s)
 

Versus
 

GUJARAT
INDUSTRIAL DEVELOPMENTCORPORATION & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CB UPADHYAYA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
MR NV ANJARIA for Respondent(s) : 1-3, 
MR MB GANDHI for
Respondent(s) : 4, 
MR CHINMAY M GANDHI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/09/2010 

 

 
 
ORAL
ORDER

Heard learned
advocate Mr.C.B.Upadhyaya for petitioner, learned advocate
Mr.N.V.Anajaria for respondent Nos.1 to 3 and learned advocate
Mr.Gandhi for respondent No.4.

Considering
the request, the matter is adjourned to 21.9.2010.

Learned
advocate Mr.Anjaria appearing for respondent Nos.1 to 3 made a
statement in respect to interim order passed by this Court on
20.8.2010 that on 24.5.2010, the allotment is already made in favour
of respondent No.4 and pursuant to that, possession is already taken
over by respondent No.4 on 28.5.2010.

This
clarification made by learned advocate Mr.Anjaria is taken into
account. Subject to aforesaid clarification made by Mr.Anjaria,
earlier interim order passed by this Court on 20.8.2010 shall remain
continued till 21.9.2010.

(H.K.RATHOD,J.)

(vipul)

   

Top