Allahabad High Court High Court

Punjab National Bank,Branch Pnb … vs Sri Y.K.Jhunjhunwala & 3 Ors. on 5 January, 2010

Allahabad High Court
Punjab National Bank,Branch Pnb … vs Sri Y.K.Jhunjhunwala & 3 Ors. on 5 January, 2010
Court No. - 22

Case :- CONTEMPT No. - 2978 of 2009

Petitioner :- Punjab National Bank,Branch Pnb House,Sir Pm Road Fort
Respondent :- Sri Y.K.Jhunjhunwala & 3 Ors.
Petitioner Counsel :- Amit Chandra

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner.

Submission of learned counsel for the petitioner is that vide interim order
dated 27.5.2009 a conditional permission was given to the Bank to sell the
assets of the company subject to the aforesaid condition the permission was
granted by the Bank. The Bank granted permission with the stipulation that
purchaser will deposit the entire purchase price directly with the Bank, but in
spite of the aforesaid rider placed by the Bank the money has not been
deposited with the Bank although it has been received by the opposite party
no.1 vide Annexure S-1 at page 21 of the paper book. He further submits that
an amount of Rs.one crore and fifty lacs has been received, but the same has
not been remitted to the Bank and, therefore, opposite party no.1 has, prima
facie, committed contempt of this Court by violating the interim order passed
by this court deliberately and intentionally.

Opposite party no.1 as stated is the Managing Director of the J.R. Organics
Limited, therefore, at the moment notice is being issued to opposite party no.1
i.e. Sri Y.K. Jhunjhunwala for appearing before this Court on 28.1.2010.

Let notice be issued to opposite party no.1 for appearance before this Court on
28.1.2010.

Lit on 28.1.2010.

Counsel for the petitioner is directed to take steps within three days.

Order Date :- 5.1.2010
Rao/-