Gujarat High Court High Court

Prahladbhai vs State on 27 January, 2011

Gujarat High Court
Prahladbhai vs State on 27 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15819/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15819 of 2010
 

=========================================


 

PRAHLADBHAI
VITTHALBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BK OZA for Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
4. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

				Date
: 27/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

As
the bank has issued show cause notice calling upon the petitioner
borrower to pay up the dues, we are not inclined to interfere with
the notice dated 31.8.2010.

If
the petitioner intends to pay the full dues in instalment as pleaded
in the writ petition, he may approach the Bank. If any steps have
been taken under the Securitization and Reconstruction of Financial
Assets and Enforcement of Security Interest Act, 2002 or under RDDB
Act, 1993, petitioner may approach the Debt Recovery Tribunal having
jurisdiction over the matter. The writ petition stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(K.M.Thaker,
J.)

*/Mohandass

   

Top