Gujarat High Court High Court

Ronak vs Banaskantha on 22 August, 2008

Gujarat High Court
Ronak vs Banaskantha on 22 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9893/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9893 of 2008
 

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

 

RONAK
EARTH MOVERS & 1 - Petitioner(s)
 

Versus
 

BANASKANTHA
MEHSANA GRAMIN BANK & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT M PANCHAL for
Petitioner(s) : 1 - 2. 
MR DHARMESH V SHAH for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 22/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.D.V.Shah, appearing for respondent No.1. The
learned advocate for respondent No.1 places on record the guideline
vide communication dated 11th February, 2004, addressed to
the ‘General Manager, RRB Division, All Sponsor Banks’, by Deputy
General Manager.

Learned Advocate for the respondent-Bank is to explain the entries
contained in Account Nos.223 and 226 (page 46 and 47).

The
Bank is also to explain the discrepancy in the amount demanded by
notice dated 24.08.2005 and the debit balance in
the respective account on the same date. At page ? 43, the amount
due in Cash Credit Account No.128 as on 31.08.2005 is shown to be
Rs.19,79,052.00 whereas by notice dated 24.08.2005, amount demanded
is Rs.36,30,783.60 ps. Similarly in Account No.195 the amount shown
due is Rs.23,37,428.00 whereas in the notice the amount demanded is
Rs.54,03,684.00. Similarly in Account No.122 the amount shown is
Rs.15,75,359.00 where as the amount demanded is Rs.27,82,057.00.

At
the request of Mr.D.V.Shah, the matter is adjourned to 1st
September, 2008.

[RAVI
R. TRIPATHI, J.]

bddave

   

Top