IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.W.P. No. 2138 of 2009.
Date of Decision: 25th February, 2009.
Kanwar Narinder Singh Petitioner
through
Mr. Amit Rawal, Advocate
Versus
The Authorized Officer, Syndicate Bank & Ors. ..Respondents
through
Mr. I.P.Singh, Advocate.
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)
Learned counsel for the petitioner submits that in
deference to the order dated 19.2.2009, a request was made before
the Debts Recovery Tribunal, Chandigarh to decide the recovery
suits filed by the respondent Bank to the extent of admission of claim
by the petitioner. It is pointed out that the Tribunal has already heard
the matter and judgment has been reserved.
Learned counsel for the petitioner submits that he has no
objection if the amount of Rs.15 lacs lying in the Sundry Account is
adjusted by the Bank towards the loan liability. He also undertakes
that the petitioner shall deposit a sum of Rs.10 lacs with the Bank not
later than two weeks, followed by payment of the balance principal
suit amount by 31.3.2009.
In the light of the subsequent events noticed above and
keeping in view the willingness of the petitioner to discharge the loan
liability, the respondent is directed to keep in abeyance the
proceedings under Section 13[2] of the Securitization and
Reconstruction of Financial Assets and Enforcement of Security
Interest Act, 2002.
Disposed of.
Dasti.
February 25, 2009. ( SURYA KANT ) dinesh JUDGE