Gujarat High Court Case Information System
Print
SCA/13236/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13236 of 2008
=====================================================
SHRI
ADHIKARI PHARMA - Petitioner(s)
Versus
BANK
OF INDIA - Respondent(s)
=====================================================
Appearance :
MR
NAVIN PAHWA FOR M/S THAKKAR ASSOC. for Petitioner(s) : 1,
None for
Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 24/10/2008
ORAL
ORDER
1. Mr.
Pahwa, learned counsel for the petitioner states that he is
restricting the petition for exercising option to purchase the
residential house only and as stated in the petition that the highest
offer received is of Rs.13.03 Lacs and the petitioner is ready to
offer Rs.15 Lacs and also ready to deposit the said offer amount with
this Court, So as to show the genuineness of the offer.
2. Hence,
NOTICE returnable on 12.11.2008. By interim order,
there shall be status-quo qua the possession and title of the
property on the condition that the petitioner deposits the amount of
Rs.15 Lacs with this Court on or before 4.11.2008 and the petitioner
shall also intimate to the respondent regarding deposit. It is also
observed that if the petitioner fails to comply with the aforesaid
condition, the ad-interim relief shall stand automatically vacated.
Direct service today is permitted.
(JAYANT
PATEL, J.)
ynvyas
Top