Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ranjeet Mishra vs Priyanka Bhatia & Ors
2018 Latest Caselaw 5911 Del

Citation : 2018 Latest Caselaw 5911 Del
Judgement Date : 28 September, 2018

Delhi High Court
Ranjeet Mishra vs Priyanka Bhatia & Ors on 28 September, 2018
$~70 & 81
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                              Date of Decision: 28.09.2018

+      W.P.(C) 10186/2018 & CM APPL.39682/2018
       VARINDER KUMAR GANDHI AND ANR.       ..... Petitioners
                   Through: Mr. Raman Gandhi with Ms. Harsha
                   Sharma, Advs.

                               versus

       MS PRIYANKA BHATIA AND ORS.            ..... Respondents

Through: Mr. Rajiv Kumar, Adv. for R-3 & R-4

+ W.P.(C) 10335/2018 & CM APPL.40321/2018 RANJEET MISHRA ..... Petitioner Through: Mr. Raman Gandhi with Ms. Harsha Sharma, Advs.

versus

PRIYANKA BHATIA & ORS ..... Respondents Through: Mr. Rajiv Kumar, Adv. for R-3 & R-4

CORAM:

HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE V. KAMESWAR RAO

RAJENDRA MENON, CHIEF JUSTICE (ORAL)

CM APPL. 40322/2018 in W.P.(C) 10335/2018 (exemption) Allowed, subject to just exceptions. The application stands disposed of.

W.P.(C) 10186/2018 & W.P.(C) 10335/2018

1. Having heard the learned counsel for the parties, we find that instead of challenging the order passed by the Debt Recovery Tribunal, these writ petitions have been filed by the petitioners directly under Article 226 of the Constitution without taking recourse to the statutory remedy available under Section 18 of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (SARFAESI Act).

2. Keeping in view the aforesaid, we dispose of both the writ petitions with the following directions:

(i) Petitioners are granted liberty to file an appeal before the Debt Recovery Appellate Tribunal under Section 18 of the SARFAESI Act within a period of 15 days from today.

(ii) On the same being done, the Debt Recovery Appellate Tribunal shall proceed to decide the matter in accordance with law.

(iii) For a period of four weeks interim order dated 25th September, 2018 passed in W.P.(C) 10186/2018 shall remain in operation in both the matters.

3. Accordingly, the writ petitions along with the pending applications stand disposed of.

CHIEF JUSTICE

V. KAMESWAR RAO, J

SEPTEMBER 28, 2018/ns

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter