Gujarat High Court High Court

Dharmendra vs Indiabulls on 23 February, 2010

Gujarat High Court
Dharmendra vs Indiabulls on 23 February, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1723/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1723 of 2010
 

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


 

DHARMENDRA
RATILAL SHAH & 2 - Petitioner(s)
 

Versus
 

INDIABULLS
HOUSING FINANCE LTD - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 23/02/2010 

 

 
 
ORAL
ORDER

Mr.Dave,
learned counsel for the petitioners places on record the statement
dated 15.02.2010 showing the account position of the loan and he
states that without prejudice to the rights and contentions in the
present petition, the petitioners would deposit the amount towards
penalty charges, cheque bouncing charges and pending isntallments,
roughly Rs.50,000/-, and the petitioners shall further pay the
installment of Rs.19,113/- regularly. He also has placed on record
the affidavit-cum-undertaking.

In
view of the above, Notice returnable on 08.03.2010. By
ad interim order, status quo qua the possession and title of the
property shall be maintained on the condition that the petitioners
deposit the amount of Rs.50,000/- with the respondent on or before
26.02.2010 and further regularly pays the installment of Rs.19,113/-
as and when it becomes due. It is also observed that upon failure to
comply with any of the condition, the ad interim relief shall
automatically stand vacated. D.S. today.

(JAYANT PATEL, J.)

*bjoy

   

Top