Gujarat High Court High Court

Rajesh vs Ganesh on 5 May, 2011

Gujarat High Court
Rajesh vs Ganesh on 5 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2125/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2125 of 2011
 

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


 

RAJESH
SHANKERRAO TARONE THRO'P.O.A.H. SHANKERRAO G. TARONE & 2 -
Petitioner(s)
 

Versus
 

GANESH
COTTON GINNING PRESSING FACTOR - Respondent(s)
 

=========================================
 
Appearance : 
MRS
MAUNA M BHATT for
Petitioner(s) : 1 - 3. 
NOTICE SERVED BY DS for Respondent(s) :
1, 
RULE SERVED for Respondent(s) : 1, 
MR MANISH R RAVAL for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 05/05/2011 

 

 
ORAL
ORDER

1.0. Present
Special Civil Application under Article 227 of the Constitution of
India, arises out of the order passed by the learned Executing Court.
Today, when the present Special Civil Application is taken up for
further hearing, Shri M.R. Bhatt, learned Senior Advocate for the
petitioners and Shri Manish Raval, learned advocate for respondent
no.1 have jointly stated at the bar under the instructions from their
respective clients that parties have settled the dispute amicably and
petitioners have given four post dated cheques, the particulars of
which are as under in favour Ganesh Cotton Ginning Factory and it is
stated that on encashing the said cheques judgment and decree passed
by the learned trial Court for which execution
proceedings are initiated, shall be satisfied.

Sr.

No.

Date

Cheque
No.

Amount
(Rs)

1.

10.6.2011

069605

5,00,000/-

2.

10.7.2011

069606

5,00,000/-

3.

20.7.2011

069608

1,68,623/-

4.

10.8.2011

069607

5,00,000/-

2.0. Shri
M.R. Bhatt, learned Senior Advocate for the petitioners has stated at
the bar that the petitioner No.2 Shankerrao Ganpatrao Tarone is
personally present in the Court and that he has assured the Court on
behalf of the petitioners that the aforesaid cheques shall be
honoured as and when same are presented in the Bank. Shri M.R. Bhatt,
learned Senior Advocate for the petitioners has stated at the bar
that the respective petitioners are aware of the consequence of
non-honouring of the aforesaid cheques and that in case the aforesaid
cheque and / or any of the cheques are not honoured and / or encashed
the execution proceedings against the petitioners to execute the
judgment and decree shall be proceeded further. Shri Raval, learned
advocate for the respondent has stated at the bar that the partner of
the respondent Shri Vallabhbhai Manekbhai Patel is personally present
in the Court and the aforesaid cheques have been handed over to him.

3.0. In
view of the above, present Special Civil Application is disposed of
and it is ordered that on encashment of the aforesaid cheques,
judgment and decree passed by the learned trial Court for which
execution proceedings have been initiated shall be satisfied and
thereafter there shall not be any claim of the respondent against the
petitioners in the aforesaid judgment and decree passed by the
learned trial Court. On encashment of the aforesaid cheques,
respondent shall submit an appropriate purshis before the learned
Executing Court for disposal of the aforesaid Execution Petition in
question. As agreed by the learned advocates for the respective
parties under the instructions from their respective clients in case
any of the cheque is dishonoured in that case respondent shall be
permitted to proceed further with the execution proceedings and to
execute the judgment and decree passed by the learned trial Court for
which execution proceedings have been filed. With this, present
Special Civil Application is disposed of.

(M.R.SHAH,
J.)

kaushik

   

Top