Gujarat High Court Case Information System
Print
LPA/2689/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2689 of 2010
In
SPECIAL CIVIL APPLICATION No. 3693 of 2010
=================================================
STANDARD
MATERIALS AGENCIES PVT LTD THROUGH DIRECTOR - Appellant(s)
Versus
NATIONAL
SMALL INDUSTRIES CORPORATION THRO'SECRETARY OR & 2 -
Respondent(s)
=================================================
Appearance :
MS
AVANI S MEHTA for Appellant(s) : 1,
M/S THAKKAR ASSOC. for
Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/01/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr.
M.B.Parmar, Additional Secretary, Revenue Department appeared in
person to explain the matter. He personally sought for unconditional
and unqualified apology for passing order of status quo on
29.12.2010. According to him, the order of this court dated
20.12.2010 was not brought to his notice and, therefore, the order
was passed. Having come to know of the order passed by the court,
the order of status quo passed on 24.12.2010 has been recalled by
order dated 11.01.2011. Copy of the order is produced before the
Court. In view of such submission, the appearance of Mr. Parmar is
dispensed with. The respondents are allowed to proceed with auction.
Post
the matter on 22.02.2011.
[S.J.Mukhopadhaya,
C.J.]
[Anant
S. Dave, J.]
*pvv
Top