Gujarat High Court Case Information System
Print
SCA/6978/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6978 of 2008
=========================================
POONAMBEN
PANKAJ BEDIA
Versus
THE
STATE BANK OF INDIA AND OTHERS
=========================================
Appearance :
MR
CB UPADHYAYA for Petitioner(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 1, 6,
MR NAGESH C SOOD for
Respondent(s) : 1,
NOTICE UNSERVED for Respondent(s) : 2 - 5,7 -
8.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/07/2008
ORAL
ORDER
1. Earlier, this Court
(Coram: Hon’ble Mr.Justice C.K.Buch), after taking into consideration
all relevant material, passed a detailed order.
2. Mr.Upadhyay,
learned advocate for the petitioner, informs the Court that the
petitioner has deposited a sum of Rs.21 lacs with the Registry.
3. The learned
advocate for the respondent bank submittd that the bank has filed
affidavit in reply. The learned advocate for the bank also submitted
that the objections filed by the petitioner ? third party are
considered by the authority and has rejected the same.
The matter requires
consideration.
4. RULE.
Ad interim relief granted earlier to continue till further orders.
It will be open for the bank to apply for an early date of hearing.
The amount deposited
by the petitioner be deposited in a Fixed Deposit with the
Nationalized Bank initially for a period of one year so as to earn
maximum interest.
(RAVI
R.TRIPATHI, J.)
*Shitole
Top