IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.14012 of 2009
Date of Decision: 09.09.2009
M/s Shivam Tea Co. and others
Petitioners
Versus
Authorised Officer, Vijaya Bank and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Ram Lal Gupta, Advocate for the petitioners
.....
Jasbir Singh, J.(Oral)
Against action initiated by the respondent-bank, under the
provisions of Securitization and Reconstruction of Financial Assets and
Enforcement of Security Interest Act, 2002, the petitioners have moved an
application before the Debt Recovery Tribunal at Chandigarh (in short, the
Tribunal).
Counsel states that initially, on an application moved, interim
order, staying further proceedings, was passed on 23.10.2008, in favour of
the petitioners, however, subsequent thereto, vide order dated 14.1.2009,
interim stay was not extended and the petitioners were directed to approach
the bank within seven days, for settlement. Liberty was granted to the
petitioners that in case of need, they can file a fresh application for interim
stay. Settlement with the bank did not materialize. The bank, in the
meantime, notified the mortgaged property for auction. The petitioners filed
Civil Writ Petition No.14012 of 2009 2
an application for pre-poning the date and also an application for grant of an
interim stay, however, despite requests made and adjourning the matter on
several dates, no order has been passed on application for interim stay.
Now the matter is listed before the Tribunal on 12.10.2009.
This writ petition is disposed of with a direction to the
Tribunal, to take up and decide application of the petitioners, for interim
stay, on the date fixed i.e. 12.10.2009. If any auction notice is issued again,
before 12.10.2009, the petitioners be at liberty to move an application for
preponing the date and the Tribunal will then prepone the date and hear the
matter expeditiously.
09.09.2009 (Jasbir Singh) gk Judge