Gujarat High Court Case Information System
Print
SCA/10969/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10969 of 2010
=========================================================
PUNJAB
NATIONAL BANK - AUTHORIZED OFFICER - Petitioner(s)
Versus
VIJAY
TIMBER INDUSTRIES PVT.LTD - THRO' ASHWIN G SHAH & 3 -
Respondent(s)
=========================================================
Appearance
:
MS
NALINI S LODHA
for
Petitioner
None for Respondent(s) : 1 -
4.
=========================================================
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)
The main grievance is that
the appeal preferred by the respondent-borrower has been entertained
against interim order without asking the borrower to deposit
statutory amount as required under second proviso to Section
18 [1] of the Securitisation Act.
Let notice be issued on
the respondents. Direct service is permitted. Case may be disposed of
at the stage of admission. Post the mater on 25th October
2010.
Until further order,
operation of the Order dated 23/08/2010 passed by the DRAT, Mumbai
in Misc. Appeal No. 149/2010 with M.A No. 582/2010 shall remain
stayed.
{S.J Mukhopadhaya, CJ.}
{Akil Kureshi, J.}
Prakash*
Top