Gujarat High Court
Dena vs Rameshbhai on 13 July, 2011
Gujarat High Court Case Information System
Print
SCA/8619/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8619 of
2011
=========================================================
DENA
BANK THROUGH BRANCH MANAGER & 1 - Petitioner(s)
Versus
RAMESHBHAI
REVABHAI PRAJAPATI & 3 - Respondent(s)
=========================================================
Appearance :
MR
BHARAT JANI for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/07/2011
ORAL
ORDER
Notice
for final disposal, returnable on 26.07.2011.
As the notice is issued for final disposal, it is expected from the
respondents to be ready with the affidavit-in reply, if any, or else
the matter will be proceeded in absence of reply, as prima facie the
auction purchaser did not have any right whatsoever to stop the
auction of the property, merely on payment of 25% and after
defaulting in making the further payment of the balance amount.
Direct service is permitted.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top