Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 2]

Allahabad High Court

M/S S.K. Agro Industries Prop. Sri Shiv ... vs Union Bank Of India & 2 Others on 16 September, 2015

Bench: Arun Tandon, Ashwani Kumar Mishra





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 10
 

 
Case :- WRIT - C No. - 53076 of 2015
 

 
Petitioner :- M/S S.K. Agro Industries Prop. Sri Shiv Kumar Mishra
 
Respondent :- Union Bank Of India & 2 Others
 
Counsel for Petitioner :- R.P. Yadav
 
Counsel for Respondent :- Ashish Agrawal
 

 
Hon'ble Arun Tandon,J.
 

Hon'ble Ashwani Kumar Mishra,J.

Heard learned counsel for the parties and perused the record.

Petitioner to issue a writ order or direction in the nature of certiorari for quashing the notice dated 2.9.2015 issued by the respondent-bank.

We are of the considered opinion that proper remedy available to the petitioner is to approach the Tribunal under Section 17 of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Act, 2002.

Writ petition is dismissed with liberty to the petitioner to seek his remedy accordingly.

Order Date :- 16.9.2015 Ashish Pd.