Gujarat High Court Case Information System
Print
SCA/1567/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1567 of 2010
To
SPECIAL
CIVIL APPLICATION No. 1573 of
2010
=============================================
JAYSHREEBEN
SUNILKUMAR LAKDAWALA, PROPRIETOR OF NEHA TEXTILE - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=============================================
Appearance
:
MR
SP MAJMUDAR for Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 26/03/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel appearing on behalf of the petitioners has sought permission
to withdraw the writ petitions (Special Civil Applications) to enable
the petitioners to prefer appeals before the Debt Recovery Tribunal
u/Sec.17 of the Securitisation and Reconstruction of Financial Assets
and Enforcement of Security Interest Act, 2002.
After
hearing the counsel for the petitioners, we allow the petitioners to
withdraw these Special Civil Applications to prefer such appeals. If
such appeals are preferred within two weeks, the Tribunal, taking
into consideration the fact that the petitioners were pursuing the
matter before this Court, will entertain the appeals and decide the
same on merits after giving notice to the parties.
The
Special Civil Applications stand disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top