Gujarat High Court
Mahindrasar vs Special on 28 July, 2010
Gujarat High Court Case Information System
Print
SCA/483/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 483 of 2009
======================================
MAHINDRASAR
TRANSMISSIONS PVT LTD, REGISTERED OFFICE AT - Petitioner
Versus
SPECIAL
RECOVERY OFFICER & EXECUTIVE MAGISTRATE & 2 - Respondents
======================================
Appearance :
MR
RAHUL K PANDYA for the Petitioner.
GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
MR CB UPADHYAYA for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/07/2010
ORAL
ORDER
At
the request of Mr.Pandya, learned advocate appearing on behalf of the
petitioner so as to enable the petitioner to file
affidavit-in-rejoinder to the reply filed by respondent No.3, S.O.
to 3rd August,2010.
Affidavit-in-Rejoinder, if any, to be filed on or before 30th
July,2010 as requested by Mr.Pandya, learned advocate appearing on
behalf of the petitioner.
Ad-interim
relief granted earlier to continue till then.
[M.R.SHAH,J]
*dipti
Top