Allahabad High Court High Court

M/S Girraj Steels Private Ltd. And … vs Union Bank Of India And Others on 3 July, 2010

Allahabad High Court
M/S Girraj Steels Private Ltd. And … vs Union Bank Of India And Others on 3 July, 2010
Court No. - 36

Case :- WRIT - C No. - 1872 of 2007

Petitioner :- M/S Girraj Steels Private Ltd. And Others
Respondent :- Union Bank Of India And Others
Petitioner Counsel :- A.C. Misra
Respondent Counsel :- Sanjiv Singh

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

In the revision of the list case is taken, Sri Sanjiv Singh, advocate is present.

Argument of Sri Singh is that auction has been confirmed by Debts Recovery
Tribunal and if the petitioner can be said to be aggrieved then they may
appear before the appellate forum.

It is further submitted that challenge to the auction proceedings is on various
factual aspects, which is not to be seen by this Court.

Writ petition was filed in the year 2007 no interim stay was given.

Petitioner wanted acceptance of the proposal of one time settlement which the
bank did not accept.

After noticing the aforesaid facts this Court has examined the facts and
circumstances so taken in the petition.

We find that no good ground is made out.

The writ petition fails and is dismissed.

Order Date :- 3.7.2010
M/A.