Gujarat High Court High Court

Rakesh vs Asset on 22 February, 2010

Gujarat High Court
Rakesh vs Asset on 22 February, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1529/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1529 of 2010
 

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


 

RAKESH
MARDIA - Petitioner(s)
 

Versus
 

ASSET
RECONSTRUCTION CO (INDIA) LTD & 16 - Respondent(s)
 

=========================================================
Appearance : 
MR
ASHISH H SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
17. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 22/02/2010 

 

ORAL
ORDER

Notice
returnable on 9th March, 2010.

By
ad interim order, status quo qua possession and title of the property
shall be maintained. Further it is clarified that the present order
shall not operate as a bar for giving effect to the order passed by
the Apex Court dated December 07, 2009 in the proceedings of Civil
Appeal No.8149-8150 of 2009 and the stay shall operate against the
transfer and alienation of the property in any manner whatsoever.

[JAYANT
PATEL, J.]

jani

   

Top