IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CIVIL WRIT PETITION NO. 12067 OF 2009
DATE OF DECISION : August 11, 2009.
Parties Name
M/S Semi Conductor Laboratory
...PETITIONER
VERSUS
Indian Bank and others
...RESPONDENTS
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
PRESENT: Mr. Sameer Sachdeva,
Advocate, for the petitioner.
JASBIR SINGH, J.
ORDER:
In this writ petition, it is grievance of the petitioner that his
statutory appeal, which is pending before respondent No. 3 since September
7, 2006, is not being decided. Counsel for the petitioner states that
pleadings are complete and parties have been continuously appearing before
respondent No. 3 for hearing of their appeal. In view of this, present writ
petition is disposed of by directing competent authority/appellate
authority,where appeal is stated to be pending, to decide the appeal , within
a period of three months as per law, from the date of receipt of a copy of
this order.
( Jasbir Singh )
Judge
August 11, 2009.
DKC