Gujarat High Court High Court

Punjab vs Vijay on 13 September, 2010

Gujarat High Court
Punjab vs Vijay on 13 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10969/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 10969 of 2010
 

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

 

PUNJAB
NATIONAL BANK - AUTHORIZED OFFICER - Petitioner(s)
 

Versus
 

VIJAY
TIMBER INDUSTRIES PVT.LTD - THRO' ASHWIN G SHAH & 3 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MS
NALINI S LODHA
for
Petitioner 
None for Respondent(s) : 1 -
4. 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE        MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE AKIL KURESHI  13th September 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The main grievance is that
the appeal preferred by the respondent-borrower has been entertained
against interim order without asking the borrower to deposit
statutory amount as required under second proviso to Section
18 [1] of the Securitisation Act.

Let notice be issued on
the respondents. Direct service is permitted. Case may be disposed of
at the stage of admission. Post the mater on 25th October
2010.

Until further order,
operation of the Order dated 23/08/2010 passed by the DRAT, Mumbai
in Misc. Appeal No. 149/2010 with M.A No. 582/2010 shall remain
stayed.

{S.J Mukhopadhaya, CJ.}

{Akil Kureshi, J.}

Prakash*

   

Top