Gujarat High Court High Court

Adil vs Salimbhai on 25 March, 2010

Gujarat High Court
Adil vs Salimbhai on 25 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/504/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CRIMINAL APPLICATION No. 504 of 2010
 

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

ADIL
SOLI KASAD - Applicant(s)
 

Versus
 

SALIMBHAI
BABUBHAI MAKWANA & 1 - Respondent(s)
 

======================================
 
Appearance :
 

MR
JT TRIVEDI for Applicant
 

Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent
No.2 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 25/03/2010 ORAL ORDER

Heard
learned advocate for the applicant and learned APP.

The
learned advocate for the applicant submits that clause 5.3 of
Article V of the Loan Agreement provides a remedy when the security
becoming enforceable and right of the financier to recover custody of
the vehicle and places reliance on the decision of the Apex Court in
the case of Trilok Singh and others vs. Satya Deo Tripathi, reported
in AIR 1979 SC 850, to the effect that, when the dispute raised was
purely of civil nature, criminal proceeding initiated was an abuse of
the process of the Court.

Considering
the above,Rule.

Ad-interim
relief in terms of paragraph 5(b).

Notice
as to interim relief returnable on 27.4.2010.

Learned
APP waives service of notice on behalf of respondent No.2.

Direct
service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top