Gujarat High Court Case Information System
Print
SCA/15819/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15819 of 2010
=========================================
PRAHLADBHAI
VITTHALBHAI PATEL & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
BK OZA for Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
4.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 27/01/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
the bank has issued show cause notice calling upon the petitioner
borrower to pay up the dues, we are not inclined to interfere with
the notice dated 31.8.2010.
If
the petitioner intends to pay the full dues in instalment as pleaded
in the writ petition, he may approach the Bank. If any steps have
been taken under the Securitization and Reconstruction of Financial
Assets and Enforcement of Security Interest Act, 2002 or under RDDB
Act, 1993, petitioner may approach the Debt Recovery Tribunal having
jurisdiction over the matter. The writ petition stands disposed of.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandass
Top