Gujarat High Court High Court

Pranjivan vs Dena on 13 September, 2010

Gujarat High Court
Pranjivan vs Dena on 13 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4822/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4822 of 2010
 

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

 

PRANJIVAN
PURUSHOTTAM ZAVERI & 1 - Petitioner(s)
 

Versus
 

DENA
BANK THROUGH AUTHORIZED OFFICER AND/OR ASSISTANT & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SN SOPARKAR with Mr RD DAVE
for
Petitioners 
MR SS PANESAR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
NOTICE SERVED BY DS for Respondent(s) :
2.2.1,2.2.2  
MR RAKESH R PATEL for Respondent(s) : 2.2.1,2.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE        MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE AKIL KURESHI  13th September 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned counsel for the
petitioner sought for and is allowed time to file supplementary
affidavit giving details of loan given by more than one Bank for the
same alleged secured assets. In such case, the Bank will file reply
affidavit stating whether steps were taken in terms of Section 13 (9)
of the Securitisation & Reconstruction of Financial Assets &
Enforcement of Security Interest Act, 2002.

Post the matter on 4th
October 2010 within 10 cases in the First Board.

{S.J Mukhopadhaya, CJ.}

{Akil Kureshi, J.}

Prakash*

   

Top