Gujarat High Court High Court

Shivalik vs Charotar on 1 February, 2010

Gujarat High Court
Shivalik vs Charotar on 1 February, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12292/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12292 of 2009
 

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


 

SHIVALIK
BUILDWELL LIMITED & 1 - Petitioner(s)
 

Versus
 

CHAROTAR
NAGRIK SAHKARI BANK LIMITED & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
NANAVATI
ASSOCIATES for
Petitioner(s) : 1 - 2. 
MR DIPEN A DESAI for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 01/02/2010 

 

 
 
ORAL
ORDER

Leave
to substitute the annexures to the additional affidavit.

The
petitioner has filed the additional affidavit today and the
remaining 5 cheques as per the schedule given on page 152 total
amounting to Rs.2,73,77,616/- has been handed over to the learned
counsel appearing for the respondent Bank by the learned counsel
appearing for the petitioner. It has been further stated that the
calculation of the interest at the rate of 8% from the date on
which the proposal of OTS is to be submitted and considered as per
the scheme of OTS will be calculated and the same shall be supplied
by the respondent Bank to the petitioner to which the petitioner
shall make the payment one month thereafter.

Mr.Jani,
learned Government Pleader seeks time to place on record the
response of the Government. S.O. to 05.02.2010. IR shall continue
until further orders.

(JAYANT PATEL, J.)

*bjoy

   

Top