Gujarat High Court High Court

Rajkot vs Additional on 1 December, 2010

Gujarat High Court
Rajkot vs Additional on 1 December, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1251/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1251 of 2010
 

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


 

RAJKOT
NAGARIK SAHKARI BANK LTD - Petitioner(s)
 

Versus
 

ADDITIONAL
DISTRICT MAGISTRATE & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
JR SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 09/02/2010 

 

ORAL
ORDER

Leave
to join the person concerned against whom the prayer is made for the
order under Section 14 of the Securitization and Reconstruction of
Financial Assets and Enforcement of Security Interest Act, 2002
before the District Registrar.

Notice
returnable on 18th February, 2010. Direct service
is permitted.

[JAYANT
PATEL, J.]

jani

   

Top