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 0]

Allahabad High Court

Iifl Home Finance Ltd. (Known As India ... vs State Of U.P. Thru. Prin. Secy. (Home), ... on 9 January, 2024





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2024:AHC-LKO:2413-DB
 
Court No. - 1
 

 
Case :- WRIT - C No. - 101 of 2024
 

 
Petitioner :- Iifl Home Finance Ltd. (Known As India Infoline Housing Finance Ltd.), Thru.Auth.Offi.Mohd. Kaab
 
Respondent :- State Of U.P. Thru. Prin. Secy. (Home), Civil Secrt. Lucknow And Others
 
Counsel for Petitioner :- Deepak Singh,Ajit Singh
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Attau Rahman Masoodi,J.
 

Hon'ble Brij Raj Singh,J.

1. Heard learned counsel for the petitioner and learned Standing Counsel for the State/respondents.

2. The petitioner/Financial Institution has approached this Court for expeditious disposal of Case No. 2633 of 2023 (IIFL HFL Vs. Sunil Kumar Singh and ors) under Section 14 of the SARFAESI Act, 2002 pending since 15.06.2023 before respondent no. 2. It is further stated that despite service of notice to the parties concerned, proceedings have not been culminated till date.

3. In view thereof, the competent authorities i.e. respondent no. 2/District Magistrate Lucknow is directed to conclude the proceedings of the aforesaid case under Section 14 of the SARFAESI Act, 2002 expeditiously and preferably within a period of two months from the date a certified copy of this order is furnished before him. It is made clear that the both the parties shall be heard before passing any order.

4. With the aforesaid directions, present writ petition stands disposed of.

Order Date :- 9.1.2024 DiVYa [Brij Raj Singh, J] [Attau Rahman Masoodi, J]