Gujarat High Court Case Information System
Print
SCA/347820/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3478 of 2009
=========================================
AMBAVADI
APARTMENT PRIVATE LIMITED & 1 - Petitioner(s)
Versus
HDFC
LIMITED & 1 - Respondent(s)
=========================================
Appearance
:
MR JIGAR P RAVAL for
Petitioner(s) : 1 - 2.
MR
SANJAY A MEHTA for Respondent(s) : 1,
MR
NM KAPADIA for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 12/05/2009
ORAL ORDER
On
6th May, 2009, the Court passed the following order.
Learned
advocate Mr.N.M. Kapadia appearing for respondent no.2 files
affidavit wherein he has admitted liability of the loan taken from
HDFC. He has further stated in the affidavit that he has paid a
substantial amount of the loan. Respondent no.2 has shown his
preparedness to repay the dues of the Bank without prejudice to his
right to take all defence in the criminal proceedings. He wants some
time and accommodation from the Bank. The respondent-Bank shall
supply a statement of accounts. Adjourned to 12th May
2009. Ad interim relief granted earlier to continue till then.
Learned
advocate Mr.N.M.Kapadia for respondent no.2, requests that the matter
be adjourned after vacation so as to enable the respondent no.2 to
utilize this time for arranging the funds and for making payment as
regards due of the Bank.
Ad-interim
relief granted earlier to continue till then.
Request
is granted.
Matter
is adjourned to 22nd June, 2009.
(Ravi
R. Tripathi, J.)
Amit/-
Top