Gujarat High Court Case Information System
Print
SCA/8581/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8581 of 2008
=================================================
DIPAKKUMAR
NARESHCHANDRA BHRAMBHATT - Petitioner(s)
Versus
KARNATAKA
BANK LIMITED & 1 - Respondent(s)
=================================================
Appearance :
Mr.TUSHAR
MEHTA WITH Mr.PARTHSARTHI A MEHD for Petitioner(s) : 1,
None for
Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 26/06/2008
ORAL
ORDER
Heard
Mr.Tushar Mehta with Mr.Parthsarthi A. Mehd, learned advocates for
the petitioner. The petitioner is personally present before the
Court and offers 10% more than the amount for which the property is
proposed to be auctioned, viz. Rs.92,00,000/-. The petitioner has
also agreed to deposit 25% of the offer amount, i.e. approximately
Rs.25,00,000/- on or before 30th June 2008.
2. On
an assurance given by the petitioner that he will deposit a sum of
Rs.25,00,000 (Rupees twenty five lacs only) on or before 30th
June 2007, notice returnable on 4th July 2008. Ad
interim relief in terms of para 14(D). Direct service is permitted.
(RAVI R. TRIPATHI, J.)
karim
Top