IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.12298 of 2008(O&M)
Date of Decision: 03.07.2009
Druckgrafen India Limited
Petitioner
Versus
Punjab State Industrial Development Corporation Limited
Respondent
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Ashwani Chopra, Senior Advocate with
Ms.Shilpa Malhotra, Advocate for the petitioner
Mr.Arun Walia, Advocate for the respondent
.....
Jasbir Singh, J.(Oral)
Petitioner has moved an application bearing C.M. No.10617 of
2009 for withdrawal of CWP No.12298 of 2008. In this application, it is
also prayed that directions be issued to the Registry of this Court to encash
Fixed Deposit Receipt for an amount of Rs.92.68 lacs, the amount which
was deposited by the petitioner and ask the Bank to release that amount in
favour of the petitioner along with interest. Application is accompanied by
an affidavit of Mr.J.L.Nanda, Director of the petitioner.
Mr.Walia has put in appearance on behalf of the respondent.
He has no objection to the prayer made In view of this, the application is
allowed. On request made, date in CWP No.12298 of 2008 is preponed
from 5.8.2009 to today and is taken on board for disposal and it is ordered
to be dismissed as withdrawn as prayed for. It is also directed that the
Registry shall get the Fixed Deposit Receipt encashed and ask the Bank to
issue draft in the name of the petitioner for the amount deposited by it along
with interest. Needful be done forthwith.
03.07.2009 (Jasbir Singh) gk Judge