Gujarat High Court Case Information System
Print
SCA/831/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 831 of 2011
=================================================
BANK
OF BARODA - Petitioner(s)
Versus
SARDAR
VALLABHBHAI TELIBIYAN UTPADAK SAHAKARI SANGH LTD & 4 -
Respondent(s)
=================================================
Appearance :
MR
DEVANG D TRIVEDI for Petitioner(s) : 1,
None for Respondent(s) : 1
- 4.
GOVERNMENT PLEADER for Respondent(s) :
5,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 31/01/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr
PK Jani, learned Government Pleader accepts notice on behalf of
respondent Nos. 2, 3 and 5. No notice needs to be issued on them.
Let
notice be issued on respondent Nos. 1 and 4. Direct notice is
permitted.
The
petitioner by the next date will state whether the petitioner is
entitled to take steps under Section 13(4) of the Securitization and
Reconstruction of Financial Assets and Enforcement of Security
Interest Act, 2002 read with Section 13(9) of the said Act.
The
case may be disposed of at the stage of admission.
Post
the matter on 24th
February, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top