Gujarat High Court Case Information System
Print
SCAO/7212/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7212 of 2008
=========================================================
BHIKHABHAI
MANJIBHAI DOBARIYA & 2 - Petitioner(s)
Versus
KHAMBHA
VIVIDH KARYAKARI SAHAKARI MANDALI LTD & 1 - Respondent(s)
=========================================================
Appearance :
MR
DEEPAK P SANCHELA for Petitioner(s) : 1, 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7 - 3.
NOTICE SERVED BY DS
for Respondent(s) : 1 - 2.
MR BAIJU JOSHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 08/10/2008
ORAL
ORDER
Upon
hearing the learned counsel appearing for both the sides, it appears
that the question to be further considered is whether the Scheme of
Agricultural Debt Relief 2008 would be applicable to the petitioner
since the transaction of loan is prior to 31.03.1997.
Further,
it has been submitted by the learned counsel for the respondent Bank
that if the petitioner is desirous to get back the land by paying the
outstanding amount as on 30.06.2008, and the respondent Bank is also
ready to accept the interest as may be found proper by this Court in
addition to the said amount and as per the record of the respondent
Bank, the remaining outstanding amount is of Rs.3,64,685/-.
Mr.
Patel seeks time to inquire from his client. S.O. to 16.10.2008.
(JAYANT PATEL, J.)
*bjoy
Top