Allahabad High Court High Court

Mahesh Chandra S/O Vidhi Chand vs Canara Bank & Ors. on 4 February, 2010

Allahabad High Court
Mahesh Chandra S/O Vidhi Chand vs Canara Bank & Ors. on 4 February, 2010
Court No. - 36

Case :- WRIT - C No. - 5924 of 2010

Petitioner :- Mahesh Chandra S/O Vidhi Chand
Respondent :- Canara Bank & Ors.
Petitioner Counsel :- M.C. Tiwari,K.S. Tiwari
Respondent Counsel :- Siddharth

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Against the impugned order, the petitioner has alternative remedy by way of
filing an appeal under Section 17 of the Securitisation and Reconstruction of
Financial Assets and Enforcement of Security Interest Act, 2002.

The writ petition is dismissed on the ground of availability of alternative
remedy.

Order Date: 4.2.2010.

Zh