Gujarat High Court High Court

Hasmukhbhai vs Vijaya on 19 February, 2010

Gujarat High Court
Hasmukhbhai vs Vijaya on 19 February, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1589/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1589 of 2010
 

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


 

HASMUKHBHAI
BHANJIBHAI PARMAR - Petitioner(s)
 

Versus
 

VIJAYA
BANK & 4 - Respondent(s)
 

=========================================================
Appearance : 
SV
RAJU ASSOCIATES for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 19/02/2010 

 

ORAL
ORDER

1. The
petitioner by this petition has challenged the public notice Anneuxre
G issued by the respondent bank dated 18.01.2010 for auction of
the flat and the petitioner has alternatively prayed to direct
respondent no.1 bank to inform in writing to all the bidders as well
as the successful bidder that property in question is subject to the
rights, title and interest of the petitioner.

2. Heard
Mr. Jayprakash Umath for the petitioner. The contention raised on
behalf of the petitioner is that the petitioner under the agreement
to sell has paid full consideration and based on the same the
possession was handed over to the petitioner. Thereafter, the bank
under the Securitization and Reconstruction of Financial Assets and
Enforcement of Security Interest Act, 2002 (hereinafter referred to
as ‘the Securitization Act’) has taken over the possession, therefore
this petition.

3. Even
if the petitioner is claiming any interest in the property, once the
measure is already taken under Section 13(4) of the Securitization
Act, the petitioner has the remedy available before the Debts
Recovery Tribunal under Section 17 of the Securitization Act. If the
petitioner is to ventilate the rights against the original owner, the
petitioner has to resort to appropriate civil proceedings. Neither of
the remedy has been exhausted. Hence, no case is made out for
interference, therefore rejected.

[JAYANT
PATEL, J.]

jani

   

Top