Gujarat High Court
Mukeshkumar vs District on 25 July, 2008
Gujarat High Court Case Information System
Print
SCA/961820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9618 of 2008
====================================================
MUKESHKUMAR
RAGHAVJIBHAI KAKKAD - Petitioner(s)
Versus
DISTRICT
REGISTRAR & 2 - Respondent(s)
====================================================
Appearance :
MR
NAVIN K PAHWA for Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
====================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 25/07/2008
ORAL
ORDER
Heard
learned advocate Ms.Sangita Pahwa for Mr.N.K.Pahwa.
Learned
advocate asserts that the flat purchased by the petitioner was never
given as security to the Bank. She further asserts that despite
notice to the Society, to the Bank, and to the Registrar, they are
not responding to the same. And the consequent effect is that the
Society is refusing to admit the petitioner as a member of the
Society, in absence of ‘No Due’/’No Objection Certificate’ from the
Bank. Notice returnable on 12.08.2008.
[RAVI
R. TRIPATHI, J.)
(binoy)
Top