Gujarat High Court High Court

Govindlal vs The on 24 February, 2010

Gujarat High Court
Govindlal vs The on 24 February, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/746/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 746 of 2010
 

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


 

GOVINDLAL
KESHAVLAL SHARMA & 1 - Petitioner(s)
 

Versus
 

THE
STATE BANK OF BIKANER & JAIPUR & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MOHMEDSAIF HAKIM for
Petitioner(s) : 1 - 2. 
MR BHAGYODAYA MISHRA for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2 - 3. 
NOTICE SERVED
BY DS for Respondent(s) : 2, 4, 
MR ANIP A GANDHI for Respondent(s)
: 5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 24/02/2010 

 

 
ORAL
ORDER

Mr.Amar
Bhatt appears for Reserve Bank of India and he seeks time to place on
record the Circular issued by RBI. Before this Court passes further
order in this regard, RBI may place on record its view as to whether
such exorbitant charge by the recovery agent could be permitted when
the engagement is by respondent Bank which is a State within the
meaning of Article 12 of the Constitution. S.O. to 11.03.2010.

(JAYANT PATEL, J.)

*bjoy

   

Top