-3- that by the said order, the award passed by__ _ Registrar dated 22.11.2006 cameto be-*'S..t«'.~tj;=ed"~:,nnti},,:" funzher orders, subject to the sum of Rs.30,00,000/~ (Rnpeestlfirty-,.1'akhs 2. It is statedtljat such amount, respondent/accused' Ofiioer has
issued notice of It is
submitted was not a party
to the by legal notice dated
2e.3.2ooe,kV ‘ on him on 27.3.2008.
Inspitg. notice, “is stated that as attachment
tord¢¥– is not VV”ii%iti1drawr1, the act of the
irespendent/”accused amounts to violation of the
V V ‘ ‘ direetion__
3.” 7- After hearing the learned counsel for the
and perusing the records, it is seen that in
.,,p1_z_1§suance of the attachment notice, no further action
9″”
-4″
has been taken by the Sales Officer as even A’
the lsarned counsel for the complainant. __ ” »
find that there is no violation, fine
Petition is without merits, Sa1’nn::_ is réjséted.