Gujarat High Court Case Information System
Print
SCA/12767/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12767 of 2009
=========================================================
SOBHACHAND
BHIKAMCHAND SEKHANI THROUGH POWER OF ATTORNEY & 1 - Petitioner(s)
Versus
STATE
BANK OF INDIA - Respondent(s)
=========================================================
Appearance
:
MR
INDRAVADAN PARMAR for
Petitioner(s) : 1 - 2.
MS NALINI S LODHA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/11/2010
ORAL ORDER
The
petitioners are at liberty to approach the competent court against
the order passed by the Debt Recovery Tribunal, if permissible under
the law. If the petitioners approach before the competent Court
against the order of the Debt Recovery Tribunal, the competent court
will decide the same in accordance with law on its own merits without
being influenced by the order passed by the Civil Court or the
appellate Court or this Court. Trial court is directed to dispose of
the suit as early as possible without being influenced by any interim
order passed by the trial court or Appellate Court or this order on
the basis of evidence adduced by the parties.
In
view of the above, learned advocate for the petitioners,
Mr.Indravadan Parmar, seeks permission to withdraw this petition.
Permission is granted as prayed for. This petition stands disposed of
as withdrawn. Notice is discharged.
(M.D.SHAH,J.)
Top