Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arunbhai Kalyanbhai Sutariya Vs. Nutan Nagrik Sahakari Bank Ltd & ANR. [March 10, 2015]
2015 Latest Caselaw 181 SC

Citation : 2015 Latest Caselaw 181 SC
Judgement Date : Mar/2015

    

Arunbhai Kalyanbhai Sutariya Vs. Nutan Nagrik Sahakari Bank Ltd. & ANR.

[Civil Appeal No. 2822 of 2015 arising out of SLP (C) No.21260 of 2011]

ANIL R. DAVE, J.

1. Leave granted.

2. Upon hearing the learned counsel, we have learnt that the appellant has already filed an appeal before the Debts Recovery Tribunal at Ahmedabad (DRT), being Securitisation Appeal No.38 of 2001, which is pending. Similarly, the Respondent-Bank has also filed an appeal before the Gujarat State Cooperative Tribunal against order dated 4th November, 2003, passed by the learned Board of Nominees at Ahmedabad in Lavad Case No.39 of 2000.

3. As both appeals are pending, we would not like to entertain this appeal on merits. We direct the DRT and the Gujarat State Cooperative Tribunal to decide the appeals pending before them within three months from the date of receipt of a copy of this order.

4. During the pendency of afore-stated appeals before the Appellate Authorities, no coercive steps shall be taken for recovery of the amount under the provisions of the Securitization and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 (SARFAESI Act).

5. The question of law with regard to applicability of the SARFAESI Act, 2002 and the Multi-State Cooperative Societies Act, 2002, is kept open.

6. The Registry shall give intimation of this order to the afore-stated authorities.

7. In view of the above order, the appeal stands disposed of with no order as to costs.

..............J. [ANIL R. DAVE]

..............J. [KURIAN JOSEPH]

New Delhi;

March 10, 2015.

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