CWP No.1250 of 2009 -: 1 :-
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
CWP No.1250 of 2009
Date of decision: January 27, 2009.
Kulbir Singh
...Petitioner(s)
v.
Oriental Bank of Commerce & Anr.
...Respondent(s)
CORAM:HON'BLE MR. JUSTICE SURYA KANT
1. Whether Reporters of local papers may be allowed to see the judgment ?
2. Whether to be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
Present: Shri Deepak Manchanda, Advocate for the petitioner.
ORDER
Surya Kant, J. – (Oral):
The petitioner – an agriculturist, seeks quashing of ex-parte
decree dated 8.12.2004 (Annexure P-4) passed by the Sub Divisional
Officer (Civil), Thanesar (Kurukshetra) under the provisions of the Haryana
Agricultural Credit Operations and Misc. Provisions (Bank) Act, 1973. The
petitioner also seeks quashing of the notice whereby his mortgaged property
is scheduled to be auctioned on 29.1.2009.
Admittedly, the petitioner had taken an agricultural loan of
Rs.2.50 lacs from the Oriental Bank of Commerce – respondent No.1.
According to the petitioner, he repaid a sum of Rs.57,000/- but thereafter he
started defaulting. The Bank filed a recovery suit/petition against the
CWP No.1250 of 2009 -: 2 :-
petitioner under the provisions of the above mentioned Act and the same
was decreed ex-parte. In execution of the ex-parte decree, that the SDO
(Civil), Thanesar has put the petitioner’s mortgaged property to a public
auction scheduled to be held on 29.1.2009.
After arguing the case on merits for some time, Learned
Counsel for the Petitioner submits that he is ready and willing to settle the
accounts with the respondent-Bank and to prove his bona fide, the petitioner
is ready to pay a sum of Rs.2 lacs within 15 days.
Having heard Learned Counsel for the Petitioner and keeping
in view the stand taken on behalf of the petitioner to the effect that he is
ready and willing to settle the accounts, I am of the considered view that
one reasonable opportunity deserves to be granted to the petitioner to arrive
at some settlement with the respondent-Bank and to discharge his loan
liability. Accordingly, this petition is disposed of with a direction that in
case the petitioner pays a sum of Rs.2 lacs to the respondent-Bank within
two weeks from today, the respondent-Bank shall consider the petitioner’s
claim for one-time settlement and shall thereafter grant some reasonable
time to him to pay the balance loan amount. Till then, the mortgaged land
of the petitioner shall not be put to auction.
Dasti.
January 27, 2009. [ Surya Kant ] kadyan Judge