Gujarat High Court
Govindlal vs The on 24 February, 2010
Gujarat High Court Case Information System
Print
SCA/746/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 746 of 2010
=========================================================
GOVINDLAL
KESHAVLAL SHARMA & 1 - Petitioner(s)
Versus
THE
STATE BANK OF BIKANER & JAIPUR & 4 - Respondent(s)
=========================================================
Appearance :
MR
MOHMEDSAIF HAKIM for
Petitioner(s) : 1 - 2.
MR BHAGYODAYA MISHRA for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2 - 3.
NOTICE SERVED
BY DS for Respondent(s) : 2, 4,
MR ANIP A GANDHI for Respondent(s)
: 5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 24/02/2010
ORAL
ORDER
Mr.Amar
Bhatt appears for Reserve Bank of India and he seeks time to place on
record the Circular issued by RBI. Before this Court passes further
order in this regard, RBI may place on record its view as to whether
such exorbitant charge by the recovery agent could be permitted when
the engagement is by respondent Bank which is a State within the
meaning of Article 12 of the Constitution. S.O. to 11.03.2010.
(JAYANT PATEL, J.)
*bjoy
Top