Gujarat High Court Case Information System
Print
SCA/9134/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9134 of 2008
=========================================================
AMRUTBHAI
B. PATEL PARTNER OF GAYATRI TRADING CO. - Petitioner(s)
Versus
BANK
OF INDIA THROUGH CHIEF MANAGER - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 10/07/2008
ORAL
ORDER
Mr.Ashish
M. Dagli, learned advocate for petitioner, states that the
petitioner is sincere about the offer made by him by letter dated
28th June 2008. The offer was that if the time is given
to the petitioner, he will deposit the amount at the rate of Rs.3
lakhs per month and will see that the entire dues are paid off.
By
disposing of his shop, an amount of Rs.12,65,000/- has been paid by
the petitioner. In addition to that an amount of Rs.4 lakhs is
deposited with the respondent-Bank. Total amount of Rs.16,65,000/-
is deposited with respondent-Bank. Taking into consideration the
month of July-2008, the amount comes to Rs.18 lakhs. The petitioner
is ready to deposit an amount of Rs.1,35,000/- within 10 days from
today. Let the matter be listed on 23rd July 2008. On or
before that, the petitioner shall deposit an amount of Rs.1,35,000/-
(Rupees One Lakh Thirty Five Thousand only).
Notice,
returnable on 23rd July 2008. Ad interim relief in terms
of paragraph no.11(C).
Direct
Service is permitted, TODAY.
(Ravi
R. Tripathi, J)
Aakar
Top