Gujarat High Court
Mahendrabhai vs Gujarat on 8 July, 2011
Gujarat High Court Case Information System
Print
SCA/11393/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11393 of 2001
With
SPECIAL
CIVIL APPLICATION No. 11542 of 2001
========================================================
MAHENDRABHAI
N PARIKH - Petitioner(s)
Versus
GUJARAT
SMALL INDUSTRIES CORP LTD & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AK CLERK for
Petitioner(s) : 1,
MS KHYATI P HATHI for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2,
NOTICE SERVED for
Respondent(s) : 3,
SERVED BY AFFIX.(N) for Respondent(s) : 3,
MR
PV HATHI for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 08/07/2011
ORAL
ORDER
The
request for an adjournment is made by Mr.Hathi, learned advocate for
respondent, on account of non-availability of requisite instructions
from the office of Official Liquidator as the reply could not be
prepared, last opportunity is being granted.
The
reply shall be served to the other side well in advance.
Affidavit-in-rejoinder if required to be filed the same shall be done
before 22nd July, 2011.
Matters
shall be proceeded on 22nd July, 2011 peremptorily.
[Ms.
Sonia Gokani, J.]
Amit
Top