Gujarat High Court High Court

Shailesh vs Authorized on 15 February, 2011

Gujarat High Court
Shailesh vs Authorized on 15 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2035/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 2035 of 2011
 

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

 

SHAILESH
V MEHTA & 1 - Petitioner(s)
 

Versus
 

AUTHORIZED
OFFICER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI
for
Petitioners 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE       MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER      15th February 2011
		
	

 

 ORAL
ORDER

(Per :

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

The
petitioner challenges notice issued under Section 13 (2) of the
Securitization & Reconstruction of Financial Assets &
Enforcement of Security Interest Act, 2002. Further prayer has been
made to direct the respondent-Bank not to take any action under
Section 13 (4) of the said Act. Learned counsel for the petitioner
submits that the petitioner is ready to pay sum of Rs. 5,28,000/=
within one month.

In
the present case, as we find that the petitioner is ready to pay
back the dues to the respondent-State Bank of Hyderabad, and even
after a step is taken under Section 13 (4) of the Act, the petitioner
has a right to settle the matter under Section 18 (8) of the said
Act. Instead of interfering with the order at this stage of Section
13 (2) of the Act, we give liberty to the petitioner to approach
State Bank of Hyderabad. If the State Bank of Hyderabad has rejected
the claim to receive the amount of Rs. 5,28,000/=; as per the
offer given by the petitioner, they will inform the petitioner the
total amount, as due on 31st January 2011, and the amount
for which they intend to settle the dispute under One-time
Settlement Scheme . This exercise shall be done within one month
from the date of production of copy of this order. In such case, the
petitioner may settle the dispute as per the offer. In case of
failure, the parties may follow recourse in accordance with SARFESI
Act. In the meantime, if the petitioner deposits a sum of Rs. 5.28
lacs, the respondent-Bank will accept the same, subject to their
settlement. The petition stands disposed of with the aforesaid
observation and directions.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top