Gujarat High Court High Court

Suryavinayak vs Unknown on 6 May, 2010

Gujarat High Court
Suryavinayak vs Unknown on 6 May, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1153/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 1153 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2839 of 2010
 

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


 

SURYAVINAYAK
ENGINEERING PVT LTD & 4 - Applicant(s)
 

Versus
 

AXIS
BANK - Opponent(s)
 

=========================================
 
Appearance : 
MR
HARSHADRAY A DAVE for
Applicant(s) : 1 - 5. 
MR MS RAO for Opponent(s) :
1, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 06/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Having
heard the counsel for the petitioner and the bank and taking into
consideration the stand taken by the petitioner on 15th
March 2010, when the case was disposed of, we allow the Bank to
withdraw the amount of Rs.11 lacs deposited with the Registrar
General of the High Court. If any application is filed by the Bank
duly attested by the counsel for the Bank giving details of the
accounts in which such amount is to be required to be deposited, the
Registrar General of this Court will deposit the amount in such
account.

In
such case, the Bank will adjust the amount against the dues of the
petitioner and forward the petitioner with the calculations and
details of the dues required to be paid under section 13(8) of the
Act. MCA stands disposed of.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top