Gujarat High Court Case Information System
Print
FA/1508/1984 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1508 of 1984
=========================================================
LAXMINAYARAN
TRADING CO. & 5 - Appellant(s)
Versus
NALINKANT
V. MASHRUVALA & 167 - Defendant(s)
=========================================================
Appearance :
MR
GM JOSHI for
Appellant(s) : 1 - 6.
None for Defendant(s) : 1 - 17,19 - 28,30 -
35,37 - 43, 45,47 - 50,52 - 54,57 - 61,63 - 85,89 - 90,92 - 116,120 -
121, 126, 128,131 - 136,138 - 155,159 - 160, 162,166 - 168.
NOTICE
SERVED for Defendant(s) : 18, 29,55 - 56, 62, 86,118 - 119, 123,
127,129 - 130, 161,163 - 165.
SERVED BY RPAD - (N) for
Defendant(s) : 36, 44, 46, 51, 91, 117, 122,156 - 158.
MR GM AMIN
for Defendant(s) : 87 - 88,124 - 125.
- for Defendant(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/12/2010
ORAL
ORDER
It
is submitted by learned Advocate for the appellant that in view of
the subsequent development, matter may be remanded back to the trial
Court as one of the respondents has settled with the appellant,
against whom the order of insolvency was made.
In
that view of the matter, to enable the appellant to follow the
procedure, order dated 13/09/1984 passed by the City Civil Judge, 6th
Court, Ahmedabad in Insolvency Petition No.4 of 1982 is quashed and
set aside by remanding the matter back for reconsideration. Appeal is
allowed to the aforesaid extent. R & P to be sent to the Trial
Court forthwith.
(K
S JHAVERI, J.)
sompura
Top