IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.W.P. No. 2063 of 2009.
Date of Decision: 11th February, 2009.
Anil Kumar Jindal .... Petitioner
through
Mr. Sanjiv Kaushik, Advocate
Versus
District Magistrate, Karnal & Ors. Respondents
through
Mr. R.D.Sharma, Sr. DAG, Haryana
Mr. Alok Jagga, Advocate for respondents
No. 2 and 3.
CORAM:
HON’BLE MR. JUSTICE SURYA KANT.
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
SURYA KANT, J. [ORAL)
The petitioner seeks quashing of the orders dated
16.10.2008 and 30.1.2009 [Annexures P-3 and P-8] whereby the
possession of his residenti8al house bearing No. 14, Ward No. 2,
Indri, District Karnal, has been taken and the same is being put to
auction for recovery of arrears of loan amount.
Suffice it to note that according to the Bank, the petitioner
has taken a house loan in addition to Cash Credit Limit and Over-
Draft facility from the respondent Bank. According to the
respondents, the petitioner’s loan liability, at present is not less than
Rs.8 lacs. The petitioner, on the other hand, has disputed the
Statement of Accounts. However, the said controversy need not be
gone into by this Court as the matter is already pending before the
Debts Recovery Tribunal, Chandigarh.
The only limited issue raised in this writ petition pertains
to the delivery of possession of the petitioner’s residential house.
After arguing the case for some time, learned counsel for
the parties have agreed for disposal of this writ petition in the
following terms:-
[i] the petitioner undertakes to pay a sum of Rs. 10 lacs to
the respondent Bank on or before 18.2.2009;
[ii] in case the petitioner deposits the afore-stated amount of
Rs.10 lacs, the respondent Bank shall deliver possession
of the said residential house on the very next day, i.e.,
19.2.2009;
[iii] however, if the petitioner deposits the afore-stated
amount of Rs.10 lacs even before 18.2.2009, the
respondent is directed to re-deliver the possession of the
house to the petitioner either on the same day or before
noon on the next day;
[iv] the petitioner further undertakes to pay another sum of
Rs.10 lacs on or before 7.3.2009;
[v] besides the entire arrears of house loan amount which
the petitioner is required to deposit before 30.4.2009, he
shall deposit another sum of Rs.10 lacs before the said
date with the respondent Bank. The balance amount
including interest, if any, shall be deposited by the
petitioner before 30.8.2009;
[vi] if the petitioner continues to deposit the installments as
per the Schedule, given above, the respondent Bank shall
not take possession of the house nor would it put any
mortgaged property of the petitioner to auction;[vii] the petitioner shall deposit the afore-stated installments
without prejudice to his right in the pending case before
the DRT, Chandigarh;
[viii] the petitioner, however, shall be entitled to dispose of the
mortgaged properties in association with the Bank in such
a manner that the entire sale proceeds are directly paid to
the Bank;
[ix] symbolic possession of the mortgaged properties,
however, shall continue to remain with the respondent
Bank only.
Disposed of.
Dasti.
February 11, 2009. ( SURYA KANT )
dinesh JUDGE