Gujarat High Court
Pranjivan vs Dena on 13 September, 2010
Gujarat High Court Case Information System
Print
SCA/4822/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4822 of 2010
=========================================================
PRANJIVAN
PURUSHOTTAM ZAVERI & 1 - Petitioner(s)
Versus
DENA
BANK THROUGH AUTHORIZED OFFICER AND/OR ASSISTANT & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
SN SOPARKAR with Mr RD DAVE
for
Petitioners
MR SS PANESAR for Respondent(s) : 1,
None for
Respondent(s) : 2,
NOTICE SERVED BY DS for Respondent(s) :
2.2.1,2.2.2
MR RAKESH R PATEL for Respondent(s) : 2.2.1,2.2.2
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI 13th September 2010
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned counsel for the
petitioner sought for and is allowed time to file supplementary
affidavit giving details of loan given by more than one Bank for the
same alleged secured assets. In such case, the Bank will file reply
affidavit stating whether steps were taken in terms of Section 13 (9)
of the Securitisation & Reconstruction of Financial Assets &
Enforcement of Security Interest Act, 2002.
Post the matter on 4th
October 2010 within 10 cases in the First Board.
{S.J Mukhopadhaya, CJ.}
{Akil Kureshi, J.}
Prakash*
Top