Gujarat High Court High Court

Jayesh vs Rajkot on 22 April, 2011

Gujarat High Court
Jayesh vs Rajkot on 22 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1575/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1575 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 1002 of 2009
 

With


 

CIVIL
APPLICATION No. 10976 of 2009
 

In
LETTERS PATENT APPEAL No. 1575 of
2009 
 
=================================================
 

JAYESH
HEMANTBHAI JOSHI - Appellant(s)
 

Versus
 

RAJKOT
NAGARIK SAHAKARI BANK LTD (MULTI STATE BANK) - Respondent(s)
 

================================================= 
Appearance
: 
MR
SHALIN N MEHTA for Appellant(s) : 1, 1.2.1, 1.2.2,1.2.3  
MR JR
SHAH for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 22/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

From
the affidavit filed by the respondent-Bank, prima facie, it appears
that the Bank has not properly calculated the amount, or is trying to
mislead the Court. To find out the genuineness, we direct the
respondent-Bank to produce the total records of cash credit account
no.351 and term loan account no.142/1/14, as shown in the name of the
appellant, wherein debit and credit of total amounts have been shown,
and if necessary, to get the matter verified by an officer of a
nationalised bank. If we find that the statement prepared by the
Bank is right, then cost of verification by other officer will be
recovered from the appellant. On the contrary, if it is found that
the Bank has wrongly calculated the amount, in such case, cost will
be recovered from the Bank. Post the matter on 2nd May 2011 on the
top of the list.

(S.J.

MUKHOPADHAYA, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top