Gujarat High Court Case Information System
Print
SCA/12737/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12737 of 2003
=================================================
AMITABEN
VIJAYBHAI PASTAGIYA - Petitioner(s)
Versus
INDAN
OVERSEAS BANK SURAT MAIN BRANCH & 3 - Respondent(s)
=================================================
Appearance :
MR
AMIT V THAKKAR for Petitioner(s) : 1,
RULE SERVED for
Respondent(s) : 1 - 2.
MR AC GANDHI for Respondent(s) : 1 -
2.
NOTICE SERVED for Respondent(s) : 3 - 4.
MR NV GANDHI for
Respondent(s) : 3 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/03/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of the fact that the bank has taken action against the
petitioner under the Securitization and Reconstruction of Financial
Assets and Enforcement of Security Interest Act, 2002 and there being
a remedy available under Section 17 of the said Act, and also the
fact that the issue can be considered by the Debts Recovery Tribunal,
this Court is not inclined to decide the case on merit. Aggrieved
person may move the Debts Recovery Tribunal for appropriate relief
and may file an interlocutory application for interim relief. The
interim order passed earlier in the present case is vacated.
The
petition stands disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top