Gujarat High Court
Rajeshkumar vs District on 7 April, 2010
Gujarat High Court Case Information System
Print
SCA/9261/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9261 of 2008
=========================================
RAJESHKUMAR
JARIWALA & 2 - Petitioner(s)
Versus
DISTRICT
MAGISTRATE & 3 - Respondent(s)
=========================================
Appearance :
MR
PR NANAVATI for Petitioner(s) : 1 - 3.
GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 1 - 4.
MR
DHARMESH V SHAH for Respondent(s) : 2 - 3.
MR SIDDHARTHASAMAL for
Respondent(s) : 2 - 3.
MR YM THAKKAR for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 07/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
writ petition is preferred against notice under Section 13(2) of The
Securitisation and Reconstruction of Financial Assets and Enforcement
of Security Act, 2002 and action taken under Section 13(4) of the
said Act. Learned counsel will state as to why the petitioner be not
asked to avail the remedy available under the Securitisation Act,
2002.
In
view of the sick note, we adjourn the case. Post the matter for
orders on 9th April, 2010 in the first board.
(S.J.Mukhopadhaya,C.J.)
(Akil
Kureshi,J)
***vcdarji
Top