Allahabad High Court High Court

Surendra Singh And Another vs District Magistrate/Collector, … on 10 August, 2010

Allahabad High Court
Surendra Singh And Another vs District Magistrate/Collector, … on 10 August, 2010
Court No. - 36

Case :- WRIT - C No. - 47395 of 2010

Petitioner :- Surendra Singh And Another
Respondent :- District Magistrate/Collector, Ghaziabad And Another
Petitioner Counsel :- Ramesh Pandey
Respondent Counsel :- C.S.C.

Hon'ble R.K. Agrawal,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioner, learned Standing Counsel for the
State and Sri Sandeep Kumar Singh, learned counsel for the Bank.

The order passed under Section 13(2) of the Securitization and Reconstruction
of Financial Assets and Enforcement of Security Interest Act, 2002 has been
challenged in the present writ petition.

In view of the decision of the Apex Court in the case of Union of India Vs.
Satyawati Tandon and others in Civil Appeal No. Nil of 2010 arising out of
S.L.P. (C) No. 10145 of 2010 decided on 26.7.2010, the remedy available to
the petitioners is to approach the Tribunal under the aforesaid Act.

Writ petition is not maintainable and is hereby dismissed.

Order Date :- 10.8.2010
Prabhat