High Court Punjab-Haryana High Court

M/S.Harbans Lal Raj Rishi … vs M/S.Lachhman Dass Rajesh Kumar on 12 October, 2009

Punjab-Haryana High Court
M/S.Harbans Lal Raj Rishi … vs M/S.Lachhman Dass Rajesh Kumar on 12 October, 2009
      In the High Court of Punjab and Haryana at Chandigarh

                   CR No. 5248 of 2004
                   Date of decision: 12.10.2009

M/s.Harbans Lal Raj Rishi Commission Agent, Anaj Mandi, near
Market Committee Office, Pehowa, Distt. Kurukshetra

                                                  ... Petitioner
                   Vs.

M/s.Lachhman Dass Rajesh Kumar, Commission Agent, Mandi
Gumthala Garhu, Tehsil Pehowa, Distt. Kurukshetra.

                                                  ... Respondent

CORAM: HON’BLE MR. JUSTICE PERMOD KOHLI

Present: Mr.Arun Bansal, Advocate,for the petitioner.

Mr.AP Bhandari, Advocate,for the respondent.

PERMOD KOHLI, J. (Oral):

The petitioner has challenged the order dated 05.10.2004

passed by the Executing Court allowing interest on the decretal

amount at the rate of Rs.18 per cent per annum.

During the course of arguments, learned counsel for the

parties have agreed for interest at the rate of 12 per cent per annum in

accordance with the judgment. The petitioner has also deposited the

decretal amount along with interest at the rate of 6 per cent. The

petitioner shall deposit the balance amount of interest further at the rate

of 6 per cent per annum within a period of three months.

With these observations, present petition is disposed of.

12.10.2009                                        (PERMOD KOHLI)
BLS                                                   JUDGE