Gujarat High Court High Court

Jayeshkumar vs Vijaya on 12 September, 2008

Gujarat High Court
Jayeshkumar vs Vijaya on 12 September, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11406/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11406 of 2008
 

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


 

JAYESHKUMAR
MANHARDAS - Petitioner(s)
 

Versus
 

VIJAYA
BANK - Respondent(s)
 

=====================================================
 
Appearance : 
MR
CR ABICHANDANI for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 12/09/2008 

 

 
 
ORAL
ORDER

1. Mr.

Abichandani, learned counsel for the petitioner states that the
petitioner is desirous to pay full amount and as per the petitioner,
the amount outstanding is about 15 Lacs. Out of which, the petitioner
is ready to deposit Rs.5 Lacs with this Court, if the bank is ready
to clear the property after the payment of full amount.

2. In
view of the above, NOTICE returnable on 24.9.2008. By
an interim order, it is directed that the status-quo qua the
possession and title of the property shall be maintained by both the
sides on condition that the petitioner deposits the amount of Rs.5
Lacs with this Court on or before 16.9.2008. Direct service is
permitted.

(JAYANT
PATEL, J.)

ynvyas

   

Top