Gujarat High Court Case Information System
Print
LPA/836/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 836 of 2010
In
SPECIAL
CIVIL APPLICATION No. 803 of 2010
With
CIVIL
APPLICATION No. 4008 of 2010
In
LETTERS PATENT APPEAL No. 836 of 2010
=========================================
BHAVNAGAR
NAGRIK SAHAKARI BANK LTD - Appellant(s)
Versus
PARESH
PANKAJBHAI PATEL - Respondent(s)
=========================================
Appearance :
MR
BJ TRIVEDI,MR JT TRIVEDI and MS JIGNASA B TRIVEDI for the
Appellant.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 04/05/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
From
the arguments advanced by the learned counsel for the appellant Bank,
it appears that the auction has already taken place, the
auction-purchaser has deposited the money with the bank, thereby the
bank has received the total auction money and apart from that, in
view of the conditional interim order, the respondent-petitioner is
liable to deposit further sum of Rs. 1 lac in the bank and in that
manner, the bank is not going to be prejudiced in any manner, we are
not going to interfere with the interim order dated 25.2.2010 passed
by the learned Single Judge in Special Civil Application No. 803 of
2010 at the instance of the bank. The Appeal as well as Civil
Application are dismissed. No costs.
(S.J.Mukhpadhaya,C.J.)
(Akil
Kureshi,J)
***vcdarji
Top