Gujarat High Court Case Information System
Print
SCA/9127/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9127 of 2008
=========================================================
K.E.
KAPADIA - Petitioner(s)
Versus
STATE
BANK OF INDIA THROUGH MANAGER - Respondent(s)
=========================================================
Appearance
:
MR
SANJAY A MEHTA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 10/07/2008
ORAL
ORDER
Mr.Sanjay
Mehta, learned advocate appearing for petitioner, submits that the
petitioner is ready to deposit an amount of Rs.1,05,939-87 ps.,
which is stated in the notice dated 28th February 2008
issued under Section 13(2) of the Securitization and Reconstruction
of Financial Assets and Security Interest Act, 2002, within 15
(fifteen) days from today. Let the amount be deposited on or before
24th July 2008.
The
matter be listed on 25th July 2008. In the meantime, the
respondents are restrained from taking any coercive steps against
the petitioner pursuant to notice dated 28th February
2008.
Direct
Service is permitted.
(Ravi
R. Tripathi, J)
Aakar
Top