High Court Punjab-Haryana High Court

Arun Kumar And Another vs Indusind Bank Ltd on 21 July, 2009

Punjab-Haryana High Court
Arun Kumar And Another vs Indusind Bank Ltd on 21 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
                        FAO No. 3653 of 2008
                                   Date of decision : July 21, 2009
Arun Kumar and another
                                                     Appellants
                       Versus

IndusInd Bank Ltd.
                                                     Respondent

CORAM : HON'BLE MS. JUSTICE NIRMALJIT KAUR

Present :   Mr. Dhiraj Chawla, Advocate
            for the appellants

            Mr. K.S. Jetli, Advocate
            for the respondents

NIRMALJIT KAUR, J. (ORAL)

The Addl. District Judge vide order dated 12.8.2008 had

disposed of the petition under Section 9 of the Arbitration and

Conciliation Act, 1996 with a direction that the appellants herein will

deposit the security to the tune of Rs. 70,000/- within a period of four

weeks from today. The appellants challenged the same by way of

the present appeal.

Learned counsel for the parties jointly state that the

matter has been compromised between the parties outside the Court.

Mr. Dhiraj Chawla, learned counsel for the appellants on instructions

states that the appellant – Arun Kumar shall deposit Rs. 20,000/- with

the respondent bank within one month from today, failing which he

will be liable for the entire amount as directed by Addl. District Judge

in his order dated 12.8.2008 to the tune of Rs. 39,988.70 paisa

alongwith interest at the rate of 36% per annum as stipulated in the

agreement itself.

Mr. K.S. Jetli, learned counsel for the respondents on

instructions states that the respondent bank accepts the said offer.
FAO No. 3653 of 2008 2

In view of the statement made by learned counsel for the

parties on instructions from the respective parties, the present appeal

is disposed of in the above terms of the statement made before this

Court. The said statement made by learned counsels will be binding

on the parties concerned.

Disposed of.




                                                    (Nirmaljit Kaur)
21.07.2009                                               Judge
reena