IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.12485 of 2009
Date of Decision: 18.08.2009
Rakesh Kumar
Petitioner
Versus
State of Haryana and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Kulwant Singh Dhanora, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
The petitioner raised loan from respondent No.5. He defaulted
in its re-payment. Matter was referred to an Arbitrator, who vide order
dated 9.8.2004, directed the respondent-bank to settle loan account of the
petitioner, under ‘one time settlement’ scheme, after calculating the interest
@ 12%, as per Scheme dated 1.10.2001 and then recover the defaulted
amount from the petitioner. It was further ordered that in case the petitioner
fails to make the payment as per directions mentioned above, the same be
recovered through coercive process.
It is contention of counsel for the petitioner that the petitioner
is ready and willing to make the payment, as directed vide order, mentioned
above, however, respondent No.5 the bank has not prepared loan account of
the petitioner, as directed vide order dated 9.8.2004.
Civil Writ Petition No.12485 of 2009 2
During arguments, it transpires that by stating his grievance,
the petitioner has sent two representations Annexures P3 and P4, which are
pending undecided.
Counsel for the petitioner states that the petitioner will be
satisfied in case directions are issued to respondent No.2 to decide his
representations, as per law and then direct the respondent-bank to comply
with the order dated 9.8.2004, passed by the Arbitrator. Counsel further
states that in case the loan account is prepared as per order, mentioned
above, on receipt of the calculation sheet, he shall make the payment
immediately thereafter.
In view of facts mentioned above, this writ petition is disposed
of by issuing directions to respondent No.2 to take note and decide
representations of the petitioner Annexures P3 and P4, as per law, by
passing a speaking order. Respondent No.2 is further directed to prepare
loan account of the petitioner as directed vide order dated 9.8.2004 by the
Arbitrator and supply the same to the petitioner. Needful be done within a
period of two months from the date of receipt of a copy of this order.
18.08.2009 (Jasbir Singh) gk Judge