Gujarat High Court High Court

Jayshreeben vs Union on 30 August, 2011

Gujarat High Court
Jayshreeben vs Union on 30 August, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1567/2010	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1567 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 1573 of
2010 
 
=============================================
 

JAYSHREEBEN
SUNILKUMAR LAKDAWALA, PROPRIETOR OF NEHA TEXTILE - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR
SP MAJMUDAR for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 26/03/2010 

 

COMMON
ORAL ORDER

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

Learned
counsel appearing on behalf of the petitioners has sought permission
to withdraw the writ petitions (Special Civil Applications) to enable
the petitioners to prefer appeals before the Debt Recovery Tribunal
u/Sec.17 of the Securitisation and Reconstruction of Financial Assets
and Enforcement of Security Interest Act, 2002.

After
hearing the counsel for the petitioners, we allow the petitioners to
withdraw these Special Civil Applications to prefer such appeals. If
such appeals are preferred within two weeks, the Tribunal, taking
into consideration the fact that the petitioners were pursuing the
matter before this Court, will entertain the appeals and decide the
same on merits after giving notice to the parties.

The
Special Civil Applications stand disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top