Gujarat High Court High Court

Shailly vs State on 6 April, 2011

Gujarat High Court
Shailly vs State on 6 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4393/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4393 of 2011
 

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


 

SHAILLY
CONSTRUCTION PVT LTD THRO.POA DEVDUTT RAMESHBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
MIHIR JOSHI, SR. ADVOCATE with MR AJ YAGNIK for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 06/04/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
notice be issued on respondent Nos. 2 and 3. Direct notice is
permitted.

Ms
Manisha Lavkumar, learned AGP accepts and waives notice on behalf of
the 1st respondent.

The
respondents may file their affidavit within two weeks.

Post
the matter on 29th April, 2011.

In
the meantime, if the petitioner deposits an amount of Rs.2.75 Crores
by one stroke, by submitting draft(s), the 3rd respondent

– Liquidator, Charotar Nagarik Sahakari Bank will accept the
same and keep in a separate interest bearing no lien account and the
acknowledgment be handed over to the petitioners. By the next date,
they should inform what is the rest amount due under the OTS.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

sundar/-

   

Top