High Court Punjab-Haryana High Court

Suresh Kumar vs The State Bank Of India And Another on 15 January, 2009

Punjab-Haryana High Court
Suresh Kumar vs The State Bank Of India And Another on 15 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                      C.W.P No. 691 of 2009
                                      Date of decision : January 15, 2009


Suresh Kumar

                                             ...... Petitioner (s)


                           v.

The State Bank of India and another
                                             ...... Respondent(s)

                                ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. Sanjeev Gupta, Advocate
for the petitioner.

***

AJAY TEWARI, J (Oral)

The only argument raised by counsel for the petitioner is that

even though notice on various applications filed by him has been issued by

the learned Tribunal, the Presiding Officer is on leave till 18.1.2009 and for

this reason his application for interim relief cannot be considered and that

this Court should grant protection till such time as the Presiding Officer

does not hold the Court.

In the circumstances, this writ petition is disposed of with a

direction to respondent No.1 not to dis-possess the petitioner till 19.1.2009.

Copy of this order be given dasti to counsel for the petitioner

under the signatures of the Reader of this Court.

                                          ( AJAY TEWARI              )
January     15, 2009.                          JUDGE
`kk'