IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
RSA No. 886 of 2006
Date of Decision: 17.11.2008.
Chander Singh
....Appellant
Versus
Assistant Registrar, Cooperative Societies, Jind and
another
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr.Dhirinder Chopra, Advocate
for the appellant.
Mr.Rajesh Sethi and Mr.Sachin Gupta,
Advocates for respondents.
RAJESH BINDAL, J.
****
The only argument raised by learned counsel for the
appellant in the present appeal is that the respondents are taking
steps to arrest the appellant for the recovery of loan taken by him
without firstly taking recourse to sell the property which was
mortgaged with the respondents to secure loan.
Learned counsel for respondents very fairly submits that
respondents shall firstly sell the property mortgaged with the bank for
the purpose of recovery of loan due from the appellant and thereafter
take further steps in accordance with the provisions of Haryana Co-
operative Societies, Act, 1982.
In view of this submission, the grievance made by the
appellant does not survive. Accordingly the appeal is disposed of.
(RAJESH BINDAL)
17.11.2008. JUDGE
Reema