High Court Punjab-Haryana High Court

M/S Pahuja Enterprises And … vs Recovery Officer on 10 September, 2009

Punjab-Haryana High Court
M/S Pahuja Enterprises And … vs Recovery Officer on 10 September, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH


                                Civil Writ Petition No.14176 of 2009
                                        Date of decision:10.09.2009.


M/s Pahuja Enterprises and another                             ...Petitioner

                                  Versus

Recovery Officer, Debts Recovery Tribunal-II & Ors.        ...Respondents


CORAM: HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr. Deepak Manchanda, Advocate,
             for the petitioner.
                                 *****

JASBIR SINGH, J. (ORAL).

This writ petition has been filed to lay challenge to the order

dated 08.09.2009 (P-6), passed by Debt Recovery Tribunal-II,

Chandigarh, dismissing objections filed by the petitioners against

auction of the mortgaged property.

Against the order under challenge, appeal lies. Writ

petition is not competent.

Dismissed.





September 10, 2009                                     (JASBIR SINGH)
vinod*                                                        JUDGE