Gujarat High Court High Court

Dena vs Rameshbhai on 13 July, 2011

Gujarat High Court
Dena vs Rameshbhai on 13 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8619/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8619 of
2011 
 
=========================================================


 

DENA
BANK THROUGH BRANCH MANAGER & 1 - Petitioner(s)
 

Versus
 

RAMESHBHAI
REVABHAI PRAJAPATI & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
BHARAT JANI for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 13/07/2011 

 

 
 
ORAL
ORDER

Notice
for final disposal, returnable on 26.07.2011.
As the notice is issued for final disposal, it is expected from the
respondents to be ready with the affidavit-in reply, if any, or else
the matter will be proceeded in absence of reply, as prima facie the
auction purchaser did not have any right whatsoever to stop the
auction of the property, merely on payment of 25% and after
defaulting in making the further payment of the balance amount.
Direct service is permitted.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top