Gujarat High Court Case Information System
Print
SCA/8604/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8604 of
2010
=================================================
ANYONYA
CO-OP. BANK LTD THROUGH AUTHORIZED OFFICER - Petitioner(s)
Versus
LEARNED
PRESIDING OFFICER OR HIS SUCCESSOR IN OFFICE & 1 - Respondent(s)
=================================================
Appearance
:
MR
KM PARIKH for Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=================================================
CORAM:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
There
being an alternative remedy of appeal against the order passed by the
Debt Recovery Tribunal, we are not inclined to give any finding on
merit. Petitioner may move before the Debt Recovery Appellate
Tribunal.
If
any appeal is preferred by the petitioner within three weeks, the
Debt Recovery Appellate Tribunal, taking into consideration the fact
that petition was pending before this Court, will decide the appeal
in accordance with law, after giving notice to the concerned parties.
The writ petition is disposed of with the aforesaid observations.
No costs.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top