Gujarat High Court High Court

Radheshyam vs Official on 1 April, 2011

Gujarat High Court
Radheshyam vs Official on 1 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/278/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

COMPANY
APPLICATION No. 278 of 2010
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 157 of 2006
 

In
OFFICIAL LIQUDATOR REPORT No. 118 of 2006
 

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

RADHESHYAM
DEVELOPERS A PARTNERSHIP FIRM - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF SHREE VALLABH GLASS WORKS LIMITED & 12 -
Respondent(s)
 

======================================
 
Appearance : 
MRS
SANGEETA N PAHWA for Applicant 
MS AMEE YAJNIK for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2 - 4. 
Mr. R.S.
Sanjanwala for MRDILIPLKANOJIYA for Respondent(s) : 5 -
13. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 01/04/2011 

 

ORAL
ORDER

Mr.

R.S. Sanjanwala, learned advocate appearing for respondent Nos. 5 to
13 has raised a preliminary objection about maintainability of the
application filed by the applicant and submitted that respondent
Nos. 5 to 13 have filed proceedings for claiming their possession in
tenancy proceedings.

Ms.

Sangeeta Pahwa, learned advocate for the applicant submits that the
applicant being the auction purchaser and the application filed by
respondent Nos. 5 to 13 herein in the company proceedings was
rejected earlier.

In
view of the above, Rule returnable on 21.4.2011. The matter is to be
finally decided on 21.4.2011.

Interim
stay in terms of paragraph 1(B) of Judge’s Summons.

(ANANT
S. DAVE, J.)

(swamy)

   

Top