Gujarat High Court High Court

Bank vs Sardar on 31 January, 2011

Gujarat High Court
Bank vs Sardar on 31 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/831/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 831 of 2011
 

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


 

BANK
OF BARODA - Petitioner(s)
 

Versus
 

SARDAR
VALLABHBHAI TELIBIYAN UTPADAK SAHAKARI SANGH LTD & 4 -
Respondent(s)
 

=================================================
 
Appearance : 
MR
DEVANG D TRIVEDI for Petitioner(s) : 1, 
None for Respondent(s) : 1
- 4. 
GOVERNMENT PLEADER for Respondent(s) :
5, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 31/01/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Mr
PK Jani, learned Government Pleader accepts notice on behalf of
respondent Nos. 2, 3 and 5. No notice needs to be issued on them.

Let
notice be issued on respondent Nos. 1 and 4. Direct notice is
permitted.

The
petitioner by the next date will state whether the petitioner is
entitled to take steps under Section 13(4) of the Securitization and
Reconstruction of Financial Assets and Enforcement of Security
Interest Act, 2002 read with Section 13(9) of the said Act.

The
case may be disposed of at the stage of admission.

Post
the matter on 24th
February, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top