Gujarat High Court Case Information System
Print
LPA/914/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 914 of 2009
In
SPECIAL
CIVIL APPLICATION No. 3862 of 2009
with
CIVIL
APPLICATION No. 4969 of 2009
=========================================
OM
OVERSEAS THROUGH PARTNERS
MITESHBHAI
VORA & 1 - Appellant(s)
Versus
BANK
OF INDIA & 1 - Respondent(s)
=========================================
Appearance :
MS
SEJAL K MANDAVIA for
Appellant(s) : 1 - 2.
MR ABHISHEK M MEHTA for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Measures
having been taken under Section 34 of the Securitization and
Reconstruction of Financial Assets and Enforcement of Security
Interest Act, the appellants may prefer appeal under Section 17 of
the Act before the concerned Debt Recovery Tribunal. Further, in
addition to the security asset, if any unsecured asset is also in the
possession of the Bank, the appellants may represent the Bank to
return the same.
Appeal
and Civil Application stand disposed of with the above observation.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top