Gujarat High Court High Court

Anyonya vs Learned on 28 July, 2010

Gujarat High Court
Anyonya vs Learned on 28 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8604/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8604 of
2010 
 
=================================================
 

ANYONYA
CO-OP. BANK LTD THROUGH AUTHORIZED OFFICER - Petitioner(s)
 

Versus
 

LEARNED
PRESIDING OFFICER OR HIS SUCCESSOR IN OFFICE & 1 - Respondent(s)
 

================================================= 
Appearance
: 
MR
KM PARIKH for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM:
			
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 28/07/2010 

 

ORAL
ORDER

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

There
being an alternative remedy of appeal against the order passed by the
Debt Recovery Tribunal, we are not inclined to give any finding on
merit. Petitioner may move before the Debt Recovery Appellate
Tribunal.

If
any appeal is preferred by the petitioner within three weeks, the
Debt Recovery Appellate Tribunal, taking into consideration the fact
that petition was pending before this Court, will decide the appeal
in accordance with law, after giving notice to the concerned parties.
The writ petition is disposed of with the aforesaid observations.
No costs.

(S.J.

MUKHOPADHAYA, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top