Gujarat High Court
Sundaram vs The on 23 October, 2008
Gujarat High Court Case Information System
Print
SCA/13163/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13163 of 2008
=========================================================
SUNDARAM
FINANCE LIMITED - Petitioner(s)
Versus
THE
ASSISTANT REGISTRAR - Respondent(s)
=========================================================
Appearance
:
MR
SANJAY R GUPTA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 23/10/2008
ORAL
ORDER
Mr.
Gupta learned Counsel appearing for the petitioner relied upon the
decision of the Apex Court in case of Associated Timber
Industries and others v. Central Bank of India and another.,
reported at AIR 2000 SC 2689, to contend that the licence is
not required to be obtained under the relevant statute of the State,
for regular activity of money lending, if it is a non-banking
company.
Notice
returnable on 17.11.2008.
By
ad-interim order, no coercive action shall be taken by the
respondent authority. Direct service is permitted.
(JAYANT PATEL, J.)
Suresh*
Top