Gujarat High Court
Kotak vs District on 30 March, 2011
Gujarat High Court Case Information System
Print
SCA/4046/2011 1 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,
None for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Ms.
Krina Calla, learned AGP, accepts notice on behalf of the
respondents. Notice is waived.
The
counsel for the petitioner will serve two copies of paper book on her
by tomorrow.
Pendency
of this case, shall not stand in the way of the District Magistrate,
Vadodara and the Mamlatdar, Vadodara to proceed in accordance with
law under Section 14 of the Securitisation & Reconstruction of
Financial Assets & Enforcement of Security Interest Act, 2002.
Post
the matter on 2.5.2011.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top