Gujarat High Court High Court

Devendra vs Manager on 10 September, 2008

Gujarat High Court
Devendra vs Manager on 10 September, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/72720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 727 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 3415 of 2008
 

With


 

CIVIL
APPLICATION No. 8383 of 2008
 

In
LETTERS PATENT APPEAL No. 727 of 2008
 

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


 

DEVENDRA
JAYANTILAL PANDYA - Appellant(s)
 

Versus
 

MANAGER
- Respondent(s)
 

=================================================
 
Appearance : 
MRS
KRISHNA G RAWAL for Appellant(s) : 1, 
None for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

 
 


 

Date
: 10/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

We
see no reason to entertain this appeal, as the appellant has an
alternative remedy, and the dispute in question can be raised before
the Debt Recovery Tribunal under Section 17 of the Securitization and
Reconstruction of Financial Assets and Enforcement of Security
Interest Act
, 2002.

With
the aforesaid observation, this appeal is dismissed.

Consequently,
the Civil Application also stands dismissed.

(K.S.

RADHAKRISHNAN, C.J.)

(MOHIT
S. SHAH, J.)

[sn
devu] pps

   

Top