Gujarat High Court Case Information System
Print
SCA/12292/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12292 of 2009
=========================================================
SHIVALIK
BUILDWELL LIMITED & 1 - Petitioner(s)
Versus
CHAROTAR
NAGRIK SAHKARI BANK LIMITED & 2 - Respondent(s)
=========================================================
Appearance :
NANAVATI
ASSOCIATES for
Petitioner(s) : 1 - 2.
MR DIPEN A DESAI for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 01/02/2010
ORAL
ORDER
Leave
to substitute the annexures to the additional affidavit.
The
petitioner has filed the additional affidavit today and the
remaining 5 cheques as per the schedule given on page 152 total
amounting to Rs.2,73,77,616/- has been handed over to the learned
counsel appearing for the respondent Bank by the learned counsel
appearing for the petitioner. It has been further stated that the
calculation of the interest at the rate of 8% from the date on
which the proposal of OTS is to be submitted and considered as per
the scheme of OTS will be calculated and the same shall be supplied
by the respondent Bank to the petitioner to which the petitioner
shall make the payment one month thereafter.
Mr.Jani,
learned Government Pleader seeks time to place on record the
response of the Government. S.O. to 05.02.2010. IR shall continue
until further orders.
(JAYANT PATEL, J.)
*bjoy
Top