CWP No.17606 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C. W. P. No. 17606 of 2009
Date of Decision: 9 - 12 - 2009
Sajjan Singh Tomer ....Petitioner
v.
LIC Housing Finance Limited ....Respondent
CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA
***
Present: Mr.Arun Singal, Advocate
for the petitioner.
Mr.Amit Sharma, Advocate
for the respondent.
***
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Counsel for the respondent-LIC Housing Finance Limited has
submitted that as on today Rs.33,76,598/- are outstanding against the
petitioner.
Counsel for the petitioner submit that commencing from
1.1.2010, petitioner shall deposit Rs.2,50,000/- every month with the
respondent-LIC Housing Finance Limited. Counsel further submit that in
case there are two consecutive defaults, the respondent may proceed against
the petitioner in accordance with the provisions of law.
The request is not opposed by counsel for the respondent.
CWP No.17606 of 2009 [2]
In view of the broad consensus and the arrangement noticed
above, the present petition is disposed of.
( KANWALJIT SINGH AHLUWALIA )
December 9, 2009. JUDGE
RC