IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.11902 of 2009
Date of Decision: 10.08.2009
R.P.Aggarwal and another
Petitioners
Versus
Debts Recovery Tribunal-II and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Pankaj Gupta, Advocate for the petitioners
.....
Jasbir Singh, J.(Oral)
This writ petition has been filed with a prayer to issue a writ of
mandamus, directing the Bank not to take coercive action against the petitioners
under the provisions of Securitization and Reconstruction of Financial Assets and
Enforcement of Security Interest Act, 2002 (in short the Act), during pendency of
application of the petitioners before the Debt Recovery Tribunal at Chandigarh (in
short the Tribunal).
It is not in dispute that after receipt of notice under Section 13(2) and
13(4) of the Act, the petitioners went to the Tribunal taking the grounds, on which
this writ petition has been filed. It is their grievance that the Tribunal is not deciding
prayer of the petitioners for grant of interim injunction. In the meantime, the bank
has appointed a recovery agency and is going to take physical possession of house of
the petitioners, where they are living. Be that as it may, let the petitioners move an
application, by stating that fact, before the Tribunal. This Court expects that the
Tribunal will pass an appropriate interim order on application moved by the
petitioners.
Disposed of.
10.08.2009 (Jasbir Singh) gk Judge