Gujarat High Court Case Information System
Print
LPA/1300/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1300 of 2010
In
SPECIAL CIVIL APPLICATION No. 4260 of 2009
With
LETTERS
PATENT APPEAL No. 906 of 2010
In
SPECIAL CIVIL APPLICATION No. 4260 of 2009
With
LETTERS
PATENT APPEAL No. 1305 of 2010
In
SPECIAL CIVIL APPLICATION No. 6978 of 2009
With
LETTERS
PATENT APPEAL No. 1755 of 2010
In
SPECIAL CIVIL APPLICATION No. 6978 of 2009
With
LETTERS
PATENT APPEAL No. 2458 of 2009
In
SPECIAL CIVIL APPLICATION No. 7617 of 2009
With
LETTERS
PATENT APPEAL No. 229 of 2010
In
SPECIAL CIVIL APPLICATION No. 7617 of 2009
With
LETTERS
PATENT APPEAL No. 1304 of 2010
In
SPECIAL CIVIL APPLICATION No. 6978 of 2009
With
LETTERS
PATENT APPEAL No. 1306 of 2010
In
SPECIAL CIVIL APPLICATION No. 4260 of 2009
With
LETTERS
PATENT APPEAL No. 1307 of 2010
In
SPECIAL CIVIL APPLICATION No. 4260 of 2009
With
LETTERS
PATENT APPEAL No. 1399 of 2010
In
SPECIAL CIVIL APPLICATION No. 6978 of
2009
=================================================
THE
VISNAGAR NAGRIK SAHAKARI BANK LTD. (UNDER LIQUIDATION) - Appellant(s)
Versus
DEPOSIT
INSURANCE & CREDIT GUARANTEE CORPORATION & 6 - Respondent(s)
=================================================
Appearance
:
MR
DHARMESH V SHAH for Appellant(s) : 1,
MR S.N. SOPARKAR SR. ADV.
WITH MR AMAR N BHATT for Respondent(s) : 1,
None for Respondent(s)
: 2 - 7.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 22/11/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
appears that the Liquidator fixed the priority. The same was
challenged and the learned Single Judge by order dated 23/26.02.2010
decided the priority in which the amount to be released in favour of
one or the other creditors. Being unhappy, the present appeals have
been preferred by all the creditors against the priority as fixed by
the learned Single Judge.
One
of the issue relates to priority of DICGC. It is informed that such
issue has been decided by different High Courts and 18 S.L.Ps. have
been already been preferred and pending before the Supreme Court in
Civil Appeal No.1035 of 2008, etc. The said Appeals were earlier
fixed for hearing in August 2010 and some other date of hearing may
be fixed. In the facts and circumstances, we adjourn the case.
Parties are given liberty to inform the status of the pending appeals
where one of the issue is similar. Post the matter on 27.12.2010.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top