Gujarat High Court
Pankajbhai vs Indus on 20 January, 2010
Gujarat High Court Case Information System
Print
SCA/11630/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11630 of 2009
=========================================================
PANKAJBHAI
HIMATBHAI SHAH - Petitioner(s)
Versus
INDUS
IND BANK LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
MR. V N.SEVAK for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2,
MR SIRAJ R GORI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 20/01/2010
ORAL
ORDER
Mr.Sevak
seeks time.
S.
O. to 3.2.2010. By interim
order, it is directed that status-quo qua the property situated at
Flat No.16 of Jyoti Apartment shall be maintained. However, the
Bank shall report to the Court about the money, if any, realized
from the sale of the property of the principal borrower or the
property at Muni House, Vora Bazaar of the petitioner, if any.
20.1.2010 (Jayant
Patel, J.)
vinod
Top