Gujarat High Court High Court

Shri vs Bank on 24 October, 2008

Gujarat High Court
Shri vs Bank on 24 October, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13236/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13236 of 2008
 

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


 

SHRI
ADHIKARI PHARMA - Petitioner(s)
 

Versus
 

BANK
OF INDIA - Respondent(s)
 

=====================================================
 
Appearance : 
MR
NAVIN PAHWA FOR M/S THAKKAR ASSOC. for Petitioner(s) : 1, 
None for
Respondent(s) :
1, 
===================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 24/10/2008 

 

 
 
ORAL
ORDER

1. Mr.

Pahwa, learned counsel for the petitioner states that he is
restricting the petition for exercising option to purchase the
residential house only and as stated in the petition that the highest
offer received is of Rs.13.03 Lacs and the petitioner is ready to
offer Rs.15 Lacs and also ready to deposit the said offer amount with
this Court, So as to show the genuineness of the offer.

2. Hence,
NOTICE returnable on 12.11.2008. By interim order,
there shall be status-quo qua the possession and title of the
property on the condition that the petitioner deposits the amount of
Rs.15 Lacs with this Court on or before 4.11.2008 and the petitioner
shall also intimate to the respondent regarding deposit. It is also
observed that if the petitioner fails to comply with the aforesaid
condition, the ad-interim relief shall stand automatically vacated.
Direct service today is permitted.

(JAYANT
PATEL, J.)

ynvyas

   

Top