Gujarat High Court
Rasiklal vs Asset on 30 August, 2011
Gujarat High Court Case Information System
Print
CA/2971/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2971 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1529 of
2010
=========================================
RASIKLAL
S MARDIA PROMOTER & SPONSOR OF SCHEME - Petitioner(s)
Versus
ASSET
RECONSTRUCTION CO(INDIA) LTD & 17 - Respondent(s)
=========================================
Appearance
:
PARTY-IN-PERSON
for Petitioner(s) : 1,
MR
SHALIN N MEHTA for Respondent(s) : 1,
None for Respondent(s) : 2,
4,6 - 13, 16,
MS AMEE YAJNIK for Respondent(s) : 3,
MS NALINI S
LODHA for Respondent(s) : 5,
MR SUDHIR M MEHTA for Respondent(s) :
14,
MR VISHWAS K SHAH for Respondent(s) : 15,
MR PS CHAMPANERI
for Respondent(s) : 17,
MR ASHISH H SHAH for Respondent(s) :
18,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard the learned advocates for the parties, we allow the applicant
to be impleaded as respondent No.18 to Special Civil Application
No.1529 of 2010. Civil Application stands disposed of.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top