Gujarat High Court High Court

Ambavadi vs Hdfc on 11 August, 2010

Gujarat High Court
Ambavadi vs Hdfc on 11 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/347820/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3478 of 2009
 

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

AMBAVADI
APARTMENT PRIVATE LIMITED & 1 - Petitioner(s)
 

Versus
 

HDFC
LIMITED & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR JIGAR P RAVAL for
Petitioner(s) : 1 - 2. 
MR
SANJAY A MEHTA for Respondent(s) : 1, 
MR
NM KAPADIA for Respondent(s) :
2, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 12/05/2009  
 
ORAL ORDER

On
6th May, 2009, the Court passed the following order.

Learned
advocate Mr.N.M. Kapadia appearing for respondent no.2 files
affidavit wherein he has admitted liability of the loan taken from
HDFC. He has further stated in the affidavit that he has paid a
substantial amount of the loan. Respondent no.2 has shown his
preparedness to repay the dues of the Bank without prejudice to his
right to take all defence in the criminal proceedings. He wants some
time and accommodation from the Bank. The respondent-Bank shall
supply a statement of accounts. Adjourned to 12th May
2009. Ad interim relief granted earlier to continue till then.

Learned
advocate Mr.N.M.Kapadia for respondent no.2, requests that the matter
be adjourned after vacation so as to enable the respondent no.2 to
utilize this time for arranging the funds and for making payment as
regards due of the Bank.

Ad-interim
relief granted earlier to continue till then.

Request
is granted.

Matter
is adjourned to 22nd June, 2009.

(Ravi
R. Tripathi, J.)

Amit/-

   

Top