Allahabad High Court High Court

Om Shankar Tiwari & Another vs The Regional Manager P.N.B. & … on 7 January, 2010

Allahabad High Court
Om Shankar Tiwari & Another vs The Regional Manager P.N.B. & … on 7 January, 2010
Court No. - 36

Case :- WRIT - C No. - 509 of 2010

Petitioner :- Om Shankar Tiwari & Another
Respondent :- The Regional Manager P.N.B. & Another
Petitioner Counsel :- Sanjai Kumar
Respondent Counsel :- Hari Ashok Kumar

Hon'ble Prakash Krishna,J.

Hon’ble Abhinava Upadhya,J.

Heard the learned counsel for the parties.

By means of the present petition, the petitioners have challenged the auction
notice dated 27-11-2009 issued under the Securitization and Reconstruction of
Financial Assets and Enforcement of Secured Interest Act, 2002.

Admittedly, the petitioners have alternative remedy by way of appeal under
Section 17 of Debt Recovery Tribunal Act.

Without entering into merits of the case, the writ petition is dismissed on the
ground of availability of alternative remedy.

Order Date :- 7.1.2010
ALS