In the High Court of Punjab and Haryana at Chandigarh
Civil Revision No. 6630 of 2008
Date of decision: March 26, 2009
M/s Shree Ganesh Udyog
.. Petitioner
Vs.
Punjab State Civil Supply Corporation Limited and another
.. Respondents
Coram: Hon'ble Mr. Justice A.N. Jindal Present: Mr. Satish Goel, Advocate for the petitioner.
Mr. Charanjit Singh, Advocate for the respondents.
A.N. Jindal, J
This revision petition has been filed against the order dated
16.9.2008, vide which the sale warrants were re-called unexecuted on the
condition that Judgment Debtor/petitioner shall furnish security in the sum
of Rs.1,75,00,000/- with one surety in the like amount undertaking to
discharge duty. However, during the course of arguments, it has come out
that the petitioner has failed to furnish the security.
Under these peculiar circumstances of the case, it is ordered
that the Executing Court would be at liberty to effect the sale, however, the
same would not be confirmed during the pendency of the FAO No.3010 of
2008.
Disposed of accordingly.
March 26, 2009 (A.N. Jindal) deepak Judge