Gujarat High Court High Court

Kotak vs District on 30 March, 2011

Gujarat High Court
Kotak vs District on 30 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4046/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4046 of 2011
 

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

KOTAK
MAHINDRA BANK LTD THRO' HEMANT MOKASHI - Petitioner(s)
 

Versus
 

DISTRICT
MAGISTRATE & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
NAVIN K PAHWA for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 30/03/2011  
ORAL ORDER

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

Ms.

Krina Calla, learned AGP, accepts notice on behalf of the
respondents. Notice is waived.

The
counsel for the petitioner will serve two copies of paper book on her
by tomorrow.

Pendency
of this case, shall not stand in the way of the District Magistrate,
Vadodara and the Mamlatdar, Vadodara to proceed in accordance with
law under Section 14 of the Securitisation & Reconstruction of
Financial Assets & Enforcement of Security Interest Act, 2002.

Post
the matter on 2.5.2011.

[
S.J.MUKHOPADHAYA, CJ.]

[K.M.THAKER,
J.]

kdc

   

Top