Gujarat High Court
Shah vs State on 18 September, 2008
Gujarat High Court Case Information System
Print
CA/1063820/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10638 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2261 of 2008
=========================================
SHAH
INDUSTRIES THROUGH GAUTAMBHAI B SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SALES TAX OFFICER & 1 - Respondent(s)
=========================================
Appearance
:
MS JIRGA D JHAVERI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
MS
AMEE YAJNIK for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Notice
to M/s. Asset Reconstruction Company (India) Ltd., Shreepati Arcade,
A.K. Marg, Nana Chowk, Mumbai 400 036 returnable on 7.10.2008.
Since
copy of this application is already given to the learned AGP as well
as to the Official Liquidator, no formal notice is required to be
issued to them.
Direct
service to M/s. Asset Reconstruction Company (India) Ltd.
(K.A.
Puj, J.)
(Rajesh
H. Shukla, J.)
(hn)
Top