Gujarat High Court High Court

M/S vs Upon on 1 August, 2008

Gujarat High Court
M/S vs Upon on 1 August, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2142/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 2142 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 3851 of 2008
 

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

 

M/S
SKY VIEW ELECTRONICS & 3 - Applicant(s)
 

Versus
 

THE
SURAT MAHILA NAGARIK SAHAKARI BANK LTD. & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT T RAO for
Applicant(s) : 1 - 4. 
MR RAVINDRA SHAH for Opponent(s) : 1, 
None
for Opponent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 
ORAL
ORDER

1. Upon
hearing the learned counsel appearing for the applicants and
respondent ? Bank, it appears that, as declared by the learned
counsel for the respondent ? Bank, the notice dated 3.7.2008 has
been issued by the District Magistrate on the bases of the earlier
application made by the respondent ? Bank. However, thereafter, the
order dated 6.5.2008 has been passed by this Court in Special Civil
Application No. 3851/2008.

2. Therefore,
as a consequence thereof, there will not be any action under the
Securitisation and Reconstruction of Financial Assets and Enforcement
of Security Interest Act, 2002. The resultant effect would be that
the District Magistrate will not be in a position to take any action
at the instance of the respondent- Bank against the applicants under
the Securitisation and Reconstruction of Financial Assets and
Enforcement of Security Interest Act, 2002.

3. The
applicants shall be at liberty to produce the copy of the order
before the District Magistrate. This application stands disposed of
accordingly.

(JAYANT
PATEL, J.)

mandora/

   

Top