Gujarat High Court High Court

Vision vs Union on 7 July, 2011

Gujarat High Court
Vision vs Union on 7 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7970/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7970 of 2011
 

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


 

VISION
ORGANICS LTD & 3 - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH SECRETARY & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SP MAJMUDAR for Petitioner(s) : 1 - 4.						     MR PP MAJMUDAR
for Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1 -
2. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 28/06/2011  
ORAL ORDER

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

The
petitioners challenge Rule 5A(2) and Rule 7(2)(3)(b) of the Debts
Recovery Tribunal (Procedure) Rules, 1993.

On
hearing the counsel for the petitioners, prima facie, we are not
satisfied, but still we intend to hear the counsel for the Union of
India. We, therefore, allow the petitioners to serve a copy of the
paper book on Mr PS Champaneri, learned counsel who generally appears
on behalf of the Union of India.

The
2nd respondent being no a necessary party, is deleted from
the arena of the respondents.

Post
the matter on 8th July, 2011 within ten cases.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

Sundar/PPS

   

Top