Gujarat High Court High Court

Appearance vs Mr Hp Raval For on 31 July, 2008

Gujarat High Court
Appearance vs Mr Hp Raval For on 31 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3373/2008	 2/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3373 of 2008
 

To


 

SPECIAL
CIVIL APPLICATION No. 3376 of 2008
 

 


 

For
Approval and Signature:
 

 
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
 

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



	 
		  
		 
		  
			 
				 

1
			
			 
				 

Whether
				Reporters of Local Papers may be allowed to see the judgment ?
			
		
	


	 
		  
		 
		  
			 
				 

2
			
			 
				 

To
				be referred to the Reporter or not ?
			
		
	


	 
		  
		 
		  
			 
				 

3
			
			 
				 

Whether
				their Lordships wish to see the fair copy of the judgment ?
			
		
	


	 
		  
		 
		  
			 
				 

4
			
			 
				 

Whether
				this case involves a substantial question of law as to the
				interpretation of the constitution of India, 1950 or any order
				made thereunder ?
			
		
	


	 
		  
		 
		  
			 
				 

5
			
			 
				 

Whether
				it is to be circulated to the civil judge ?
			
		
	

 

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


 

RUTABEN
DIPAKBHAI PATEL POA OF SURESHBHAI M PATEL
 

Versus
 

RECOVERY
OFFICER AND ANOTHER
 

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


 

Appearance
: 
MR BS PATEL
for the Petitioner 
MR HP RAVAL for Respondent No.1 
MR
BIJU A NAIR for Respondent
No.2 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
JUDGMENT

1. Heard Mr.B.S.Patel,
learned advocate for the petitioner. The matter requires
consideration.

2. RULE.

Mr.Harin P.Raval, learned Assistant Solicitor General of India,
waives service of Rule on behalf of respondent No.1. Learned
advocate Mr.Nair waives service of Rule on behalf of respondent No.2
? Bank of Baroda.

3. The petitioner,
initially, challenged the action of issuing sale proclamation issued
by the Recovery Officer-II, Debts Recovery Officer-II, Ahmedabad.
Thereafter, a draft amendment was moved and order passed by the
Recovery Officer-I, Debts Recovery Tribunal-II, Ahmedabad below
Exh.T/66 is also challenged.

4. The short question
involved in the matter is as to whether the immovable properties of
the guarantor, which were not mortgaged, could have been included in
the sale proclamation. The subsequent question which arises for
consideration is as to whether the immovable properties, which are in
the name of the family members of the guarantor, could be the subject
matter of sale proclamation.

5. Mr.Nair, learned
advocate for respondent No.3 ? Bank vehemently submitted that the
revenue entries do not decide ownership of the property.

Taking it as an
abstract proposition of law, there cannot be any dispute about it,
but then, in the present case, the facts and the law is required to
be examined by the authority while passing order on Exh.T/66.

6. Without prejudice
to the rights and contentions of both the sites, order dated
22.02.2008 passed below Exh.T/66 in R.P.No.156 is quashed and set
aside. The authority is directed to decide the same afresh after
giving full opportunity to both the sides to present their case,
supporting the same with the decisions of the Hon’ble the Apex Court.

Looking to the age of
the matter, it is directed that the parties shall appear before the
authority initially on 11.08.2008. The authority will then fixed its
own time table for hearing of the matter, giving due priority to
decide the same as expeditiously as possible, preferably within 3
months from the date of the first date of hearing.

7. With these
directions, the petitions are disposed of. Rule is made absolute.
No costs.

(RAVI
R.TRIPATHI, J.)

*Shitole

   

Top