Gujarat High Court High Court

Kotak vs District on 2 May, 2011

Gujarat High Court
Kotak vs District on 2 May, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4046/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 4046 of 2011
 

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

 

KOTAK
MAHINDRA BANK LTD THRO' HEMANT MOKASHI - Petitioner(s)
 

Versus
 

DISTRICT
MAGISTRATE & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NAVIN K PAHWA for
Petitioner(s) : 1, 
MRS KRINA CALLA, AGP for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 02/05/2011 

 

ORAL
ORDER

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

Learned
AGP is allowed a week’s time to obtain instructions. In the meantime,
the District Magistrate, Vadodara and the Mamlatdar, Vadodara are
directed to proceed in accordance with law under the provisions of
Section 14 of the Securitisation and Reconstruction of Financial
Assets and Enforcement of Security Interest Act, 2002, and report to
the Court.

` Learned
AGP will inform this order to the officers.

Post
the matter on 10th May 2011 (within five cases).

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top