Gujarat High Court Case Information System
Print
OJCA/463/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 463 of 2010
=========================================
RAKESH
MARDIA - Applicant(s)
Versus
RAJIV
S MARDIA & RASIK S MARDIA & 2 - Respondent(s)
=========================================
Appearance :
MR
SAURABH G AMIN for
Applicant(s) : 1,
PARTY-IN-PERSON for Respondent(s) : 1,
OFFICIAL
LIQUIDATOR for Respondent(s) : 2,
MR HRIDAY BUCH for Respondent(s)
: 3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
1. Learned
Counsel Mr.Shalin Mehta, states that an incorrect statement is made
in paragraph 17 of this application since the applicant has preferred
application before Debts Recovery Tribunal being Securitization
Application No.31 of 2010, making prayer on the same line as prayer
18(c) of this application. Learned Counsel Mr.Mehta, states that he
is also instructed to make statement that Asset Reconstruction
Company of India Ltd. (ARCIL) has not withdrawn support from the
scheme of revival floated by Mr.Rajiv Mardia and Mr.Rasik Mardia. He
states that he shall be placing these facts on affidavit before the
Court in the main matter.
2. The
statement made by Mr.Mehta, is controverted by learned Advocate
Mr.Punit Juneja for the applicant.
3. In
light of this development, let this application be heard along with
O.J.Appeal No.8 of 2009.
[A.L.Dave,
J.]
[M.D.Shah,
J.]
satish
Top