1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY:
NAGPUR BENCH: NAGPUR
WRIT PETITION NO.801 OF 2010
PETITIONER:
M/s Rajnil Infrastructure Pvt. Ltd. Reg. Office -29, Vastu Shilp,
Prashant Nagar, Ajni, Nagpur, Tah. & Dist. Nagpur, through its
Director - Shri Rajesh Shrikrishna Rajankar, aged about 39 years,
R/o 86, Radhey Mahalaxmi Nagar -I, Nagpur 440 024.
VERSUS
RESPONDENTS :
1] Union of India, through the learned Debts Recovery Appellate
Tribunal, Mumbai, Ministry of Finance, 6th Floor, Scindia
House, Bellard Estate, Mumbai Tah & Dist. Mumbai
2] State Bank of India, Stressed Assets Management Branch,
Camp at Administrative Office, S.V. Patel Marg, Nagpur
440001, through the Authorized Officer, State Bank of India,
Nagpur, tah & Dist. Nagpur.
3] State Bank of India, Industrial Financial Branch, Bharat Nagar,
Amravati Road, Nagpur, Tah & Dist. Nagpur.
=====================================================
Shri A.H. Lohiya, advocate for petitioner
Shri Anilkumar, advocate for respondent no. 2 & 3
=====================================================
CORAM: S.A. BOBDE & SMT. VASANTI A. NAIK, JJ.
DATE: 16TH FEBRUARY, 2010
ORAL JUDGMENT : [PER S.A. BOBDE, J]
::: Downloaded on – 09/06/2013 15:37:15 :::
2
Rule returnable forthwith. Heard by consent.
2] Learned counsel for the petitioner states that he will move the Debt
Recovery Tribunal which is due to have sitting on the 4th and 5th of March,
2010 at Nagpur.
3] Shri Anilkumar, learned counsel for respondent no.2 & 3 states that
the respondents will not finalize the sale till 5th March 2010, after the
auction is held today.
4] Hence there is no reason to entertain this petition. Petition is disposed
of as above. Rule disposed of in the above terms.
JUDGE JUDGE
smp.
::: Downloaded on - 09/06/2013 15:37:15 :::