Gujarat High Court High Court

Sobhachand vs State on 24 November, 2010

Gujarat High Court
Sobhachand vs State on 24 November, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12767/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12767 of 2009
 

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

 

SOBHACHAND
BHIKAMCHAND SEKHANI THROUGH POWER OF ATTORNEY & 1 - Petitioner(s)
 

Versus
 

STATE
BANK OF INDIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
INDRAVADAN PARMAR for
Petitioner(s) : 1 - 2. 
MS NALINI S LODHA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 24/11/2010 

 

ORAL ORDER

The
petitioners are at liberty to approach the competent court against
the order passed by the Debt Recovery Tribunal, if permissible under
the law. If the petitioners approach before the competent Court
against the order of the Debt Recovery Tribunal, the competent court
will decide the same in accordance with law on its own merits without
being influenced by the order passed by the Civil Court or the
appellate Court or this Court. Trial court is directed to dispose of
the suit as early as possible without being influenced by any interim
order passed by the trial court or Appellate Court or this order on
the basis of evidence adduced by the parties.

In
view of the above, learned advocate for the petitioners,
Mr.Indravadan Parmar, seeks permission to withdraw this petition.
Permission is granted as prayed for. This petition stands disposed of
as withdrawn. Notice is discharged.

(M.D.SHAH,J.)

   

Top