High Court Punjab-Haryana High Court

Jagdish And Others vs State Bank Of India on 10 February, 2009

Punjab-Haryana High Court
Jagdish And Others vs State Bank Of India on 10 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                            CR No.1576 of 2008
                                            Date of decision: 10.2.2009

Jagdish and others                                ......Petitioners

                               Versus

State Bank of India                               ......Respondent

CORAM:-     HON'BLE MR. JUSTICE RAKESH KUMAR GARG

                         * * *

Present:    Mr. Vikram Singh, Advocate for the petitioners.

            Mr. Vikas Chatrath, Advocate for the respondent.


                         * * *

Rakesh Kumar Garg, J.

On consensual basis, the petition is disposed of with a

direction to the petitioners to contact the respondent-Bank on 25.2.2009.

The respondent-Bank shall consider their grievance and decide it in

accordance with law on that very day, as per the policy formulated by the

Government for the waiver of certain category of loans. The impugned

warrants shall not be executed till 25.2.2009.

Disposed of accordingly.

Copy of the order be given to the learned counsel for the

parties under the signatures of the Special Secretary.

February 10, 2009                         (RAKESH KUMAR GARG)
ps                                               JUDGE