Gujarat High Court
Rajkot vs Additional on 1 December, 2010
Gujarat High Court Case Information System
Print
SCA/1251/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1251 of 2010
=========================================================
RAJKOT
NAGARIK SAHKARI BANK LTD - Petitioner(s)
Versus
ADDITIONAL
DISTRICT MAGISTRATE & 1 - Respondent(s)
=========================================================
Appearance :
MR
JR SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 09/02/2010
ORAL
ORDER
Leave
to join the person concerned against whom the prayer is made for the
order under Section 14 of the Securitization and Reconstruction of
Financial Assets and Enforcement of Security Interest Act, 2002
before the District Registrar.
Notice
returnable on 18th February, 2010. Direct service
is permitted.
[JAYANT
PATEL, J.]
jani
Top