Allahabad High Court
Om Shankar Tiwari & Another vs The Regional Manager P.N.B. & … on 7 January, 2010
Court No. - 36 Case :- WRIT - C No. - 509 of 2010 Petitioner :- Om Shankar Tiwari & Another Respondent :- The Regional Manager P.N.B. & Another Petitioner Counsel :- Sanjai Kumar Respondent Counsel :- Hari Ashok Kumar Hon'ble Prakash Krishna,J.
Hon’ble Abhinava Upadhya,J.
Heard the learned counsel for the parties.
By means of the present petition, the petitioners have challenged the auction
notice dated 27-11-2009 issued under the Securitization and Reconstruction of
Financial Assets and Enforcement of Secured Interest Act, 2002.
Admittedly, the petitioners have alternative remedy by way of appeal under
Section 17 of Debt Recovery Tribunal Act.
Without entering into merits of the case, the writ petition is dismissed on the
ground of availability of alternative remedy.
Order Date :- 7.1.2010
ALS