Gujarat High Court High Court

M/S vs Arcil on 22 September, 2008

Gujarat High Court
M/S vs Arcil on 22 September, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/7694/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7694 of 2008
 

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

 

M/S
VASANT DYEING & PRINTING WORKS & 1 - Petitioner(s)
 

Versus
 

ARCIL
& 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VISHWAS K SHAH for
Petitioner(s) : 1
- 2. 
MR
ANIP A GANDHI for
Respondent(s) : 1, 
SERVED
BY RPAD - (N) for
Respondent(s) : 2, 
MR
KM PANSARI for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 22/09/2008 

 

 
 
ORAL
ORDER

The
petitioners by this petition have challenged the order passed by the
Debts Recovery Tribunal dated 23.6.2008 below Application Ex. A/71
in O.A. No.211/99.

Upon
hearing Mr.Shah, learned Counsel for the petitioners and Mr.Gandhi,
learned Counsel for respondent No.1, it is apparent that against the
impugned order, the petitioners have statutory remedy of approaching
the Debts Appellate Tribunal. The petitioners have not exhausted
the said remedy.

However,
Mr.Shah, learned Counsel appearing for the petitioners, attempted to
contend that the order is wholly without jurisdiction, since there
is no hypothecation agreement. As such, in view of the reasons
recorded at para 3 of the order, such contention cannot be
countenanced.

Hence,
the present petition is not entertained, since the petitioners have
not exhausted the remedy available to him under the statute. It is
clarified that if such remedy is resorted to by the petitioners, the
Appellate Tribunal shall be at liberty to take independent view of
the matter, without being, in any manner, influenced by the order of
this Court.

Disposed
of accordingly. Notice discharged. I.R., if any, stands vacated.

22.9.2008						(Jayant
Patel, J.)
 


vinod

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top