Gujarat High Court
Nila vs Arcil on 22 November, 2010
Gujarat High Court Case Information System
Print
SCA/14799/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14799 of 2010
=========================================================
NILA
BAURAT ENGINEERING LTD - Petitioner(s)
Versus
ARCIL
- Respondent(s)
=========================================================
Appearance
:
MR
VISHWAS K SHAH
for
Petitioner
None for
Respondent
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 22nd November 2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Leave
to amend the grounds is granted.
In
the present case, the petitioner has challenged the Notice u/s. 13
(2) of the Securitisation & Reconstruction of Financial Assets &
Enforcement of Security Interest Act, 2002 [ Securitisation
Act for short], but as no
action has been taken u/s. 13(4) of the said Act, in absence of any
cause of action, this Court is not inclined to entertain the
writ petition. It is accordingly
dismissed with no order as to costs.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
prakash*
Top