IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.16360 of 2008
Date of decision: 10.11.2008
Ajit Singh.
-----Petitioner
Vs.
Punjab and Sindh Bank and others.
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE L.N. MITTAL
Present:- Mr. M.K. Dogra, Advocate
for the petitioner.
Mr. Pankaj Gupta, Advocate for
Mr. I.P. Singh, Advocate
for respondents.
-----
ORDER:
On 17.9.2008, following order was passed:-
“Learned counsel for the petitioner says that the
petitioner will be depositing the outstanding amount
alongwith upto date interest before the next date,
failing which, this petition will stand dismissed.
Notice of motion to respondent No.2 for
3.10.2008.
Dasti only.
In the meanwhile, if sale has not been
confirmed, the same may not be confirmed till the next
date.”
C.W.P. No.16360 of 2008
2
Learned counsel for the respondent-Bank states that
the petitioner failed to comply with the undertaking given to this
Court and did not make any deposit.
Learned counsel for the petitioner says that he has
been conveyed a wrong date.
On the last date also, counsel for the petitioner sought
adjournment.
In view of statement made on behalf of the
respondent-Bank that the petitioner has failed to make any
deposit, this petition is dismissed.
( ADARSH KUMAR GOEL )
JUDGE
November 10, 2008 ( L. N. MITTAL )
ashwani JUDGE