Gujarat High Court Case Information System
Print
SCA/11406/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11406 of 2008
=====================================================
JAYESHKUMAR
MANHARDAS - Petitioner(s)
Versus
VIJAYA
BANK - Respondent(s)
=====================================================
Appearance :
MR
CR ABICHANDANI for Petitioner(s) : 1,
None for Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 12/09/2008
ORAL
ORDER
1. Mr.
Abichandani, learned counsel for the petitioner states that the
petitioner is desirous to pay full amount and as per the petitioner,
the amount outstanding is about 15 Lacs. Out of which, the petitioner
is ready to deposit Rs.5 Lacs with this Court, if the bank is ready
to clear the property after the payment of full amount.
2. In
view of the above, NOTICE returnable on 24.9.2008. By
an interim order, it is directed that the status-quo qua the
possession and title of the property shall be maintained by both the
sides on condition that the petitioner deposits the amount of Rs.5
Lacs with this Court on or before 16.9.2008. Direct service is
permitted.
(JAYANT
PATEL, J.)
ynvyas
Top