Gujarat High Court
Devendra vs Manager on 10 September, 2008
Gujarat High Court Case Information System
Print
LPA/72720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 727 of 2008
In
SPECIAL
CIVIL APPLICATION No. 3415 of 2008
With
CIVIL
APPLICATION No. 8383 of 2008
In
LETTERS PATENT APPEAL No. 727 of 2008
=================================================
DEVENDRA
JAYANTILAL PANDYA - Appellant(s)
Versus
MANAGER
- Respondent(s)
=================================================
Appearance :
MRS
KRISHNA G RAWAL for Appellant(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 10/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
We
see no reason to entertain this appeal, as the appellant has an
alternative remedy, and the dispute in question can be raised before
the Debt Recovery Tribunal under Section 17 of the Securitization and
Reconstruction of Financial Assets and Enforcement of Security
Interest Act, 2002.
With
the aforesaid observation, this appeal is dismissed.
Consequently,
the Civil Application also stands dismissed.
(K.S.
RADHAKRISHNAN, C.J.)
(MOHIT
S. SHAH, J.)
[sn
devu] pps
Top