Gujarat High Court High Court

Miteshbhai vs Bank on 1 April, 2010

Gujarat High Court
Miteshbhai vs Bank on 1 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/914/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 914 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 3862 of 2009
 

with
 

CIVIL
APPLICATION No. 4969 of 2009
 

 


 

 


 

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


 

OM
OVERSEAS THROUGH PARTNERS 

 

MITESHBHAI
VORA & 1 - Appellant(s)
 

Versus
 

BANK
OF INDIA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MS
SEJAL K MANDAVIA for
Appellant(s) : 1 - 2. 
MR ABHISHEK M MEHTA for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

 
 


 

				Date
: 01/04/2010 

 

ORAL
ORDER

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

Measures
having been taken under Section 34 of the Securitization and
Reconstruction of Financial Assets and Enforcement of Security
Interest Act, the appellants may prefer appeal under Section 17 of
the Act before the concerned Debt Recovery Tribunal. Further, in
addition to the security asset, if any unsecured asset is also in the
possession of the Bank, the appellants may represent the Bank to
return the same.

Appeal
and Civil Application stand disposed of with the above observation.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top