Gujarat High Court Case Information System
Print
MCA/1153/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR ORDERS No. 1153 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2839 of 2010
=========================================
SURYAVINAYAK
ENGINEERING PVT LTD & 4 - Applicant(s)
Versus
AXIS
BANK - Opponent(s)
=========================================
Appearance :
MR
HARSHADRAY A DAVE for
Applicant(s) : 1 - 5.
MR MS RAO for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/05/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard the counsel for the petitioner and the bank and taking into
consideration the stand taken by the petitioner on 15th
March 2010, when the case was disposed of, we allow the Bank to
withdraw the amount of Rs.11 lacs deposited with the Registrar
General of the High Court. If any application is filed by the Bank
duly attested by the counsel for the Bank giving details of the
accounts in which such amount is to be required to be deposited, the
Registrar General of this Court will deposit the amount in such
account.
In
such case, the Bank will adjust the amount against the dues of the
petitioner and forward the petitioner with the calculations and
details of the dues required to be paid under section 13(8) of the
Act. MCA stands disposed of.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top