Gujarat High Court High Court

State vs Appellate on 19 February, 2010

Gujarat High Court
State vs Appellate on 19 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5236/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 5236 of 2006
 

In


 

LETTERS
PATENT APPEAL No. 713 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 6827 of 2003
 

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

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

APPELLATE
AUTHORITY FOR INDUSTRIAL AND FINANCIAL RECONST. & 13 -
Respondent(s)
 

=========================================
 
Appearance :
 

Mr.
P.K. Jani, GOVERNMENT PLEADER for
Petitioner(s) : 1, 
None for Respondent(s) : 1,4 - 14. 
MRS
KALPANA K RAVAL for Respondent(s) : 2, 
MR PRANAV G DESAI for
Respondent(s) : 3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/02/2010 

 

 
 
ORAL
ORDER

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

We are not
inclined to grant any stay at this stage. Civil Application stands
disposed of. Let the main appeal be listed on 16.3.2010.

[S.J.

Mukhopadhaya, C.J.]

(Anant
S. Dave, J.)

(swamy)

   

Top