IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
C.R. NO.855 OF 2009
DATE OF ORDER: 16.2.2009
Tata Capital Ltd
....Petitioner(s)
Versus
M/s Axim Marketing Ltd and another
....Respondent(s)
CORAM: HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. D.K. Singal, Advocate for the petitioner.
JASWANT SINGH, J. (ORAL)
Petitioner-Finance Company restricts his prayer for issuance of
directions to the learned trial Court to decide the application for
appointment of receiver after service on 3.3.2009 so as to secure
outstanding loan.
Request is reasonable and is, therefore, accepted.
Learned trial Court is directed to decide the application for
appointment of the receiver on 3.3.2009 and in case, the service, on that
date is not complete, then all efforts shall be made to ensure that the
respondents are served within next 15 days so that the Court can pass
appropriate orders.
With this direction, petition stands disposed of.
February 16, 2009 ( JASWANT SINGH ) manoj JUDGE