Gujarat High Court High Court

Vinaybhai vs The on 30 May, 2008

Gujarat High Court
Vinaybhai vs The on 30 May, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/7399/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7399 of
2008 
 
=========================================================

 

VINAYBHAI
NANUBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

THE
CORPORATION BANK - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT T RAO for
Petitioner(s) : 1 - 2. 
DS AFF.NOT FILED (N) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 30/05/2008  
 
ORAL ORDER

Mr.

AS Panesar, learned advocate, appears for the respondent bank and
submits that the respondent bank was served with the notice of this
Court on 29.5.2008 though the notice was issued on 22.5.2008. Mr. VM
Shukla appearing on behalf of Mr. Rao, learned advocate for the
petitioners submits that as per the order dated 22.5.2008, an amount
of Rs.4,00,000/- has been deposited.

Mr.

Panesar, learned advocate for the respondent bank has submitted that
the petitioners have already filed an appeal before the Debts
Recovery Tribunal and the judgment in the said appeal is to be
declared on 4.6.2008. He has made a grievance that the petitioners
have not disclosed anything to the respondent bank about the said
appeal and / or that the matter has been heard finally and reserved
for judgment. S.O. to 16.6.2008.

[K.M.Thaker,
J.]

kdc