CWP No.5637 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C. W. P. No. 5637 of 2009 (O&M)
Date of Decision: 30 - 10 - 2009
M/s Dina Nath Gupta & Company ....Petitioner
v.
State Bank of India and another ....Respondents
CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA
***
Present: Mr.Sukhvinder Singh, Advocate
for the petitioner.
Mr.Ashok Gupta, Advocate
for the respondents.
***
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
CM No.17889 of 2009
C.M. is allowed. Written statement is taken on record.
CWP No.5637 of 2009
Mr.Sukhvinder Singh, Advocate on instructions from his client
Ashwani Gupta and Mr.Ashok Gupta, Advocate on instructions from his
client K.LGoel, Branch Manager, State Bank of India, Kotakpura have
stated that parties have agreed to arrive at the following settlement:-
Petitioners have paid two post-dated cheques (each for Rs.One
lac) to the Branch Manager, State Bank of India, Kotakpura and these
CWP No.5637 of 2009 [2]
cheques are dated 20.11.2009 and 5.12.2009. It is further agreed that after
encashment of cheques on or before 31.12.2009, Rs.3 lacs more will be
paid. Thereafter, in each falling quarter, petitioner shall pay Rs.4,50,000/-
to the Bank. Counsel for the parties are also in agreement that in case
petitioner fail to adhere to this settlement, the Bank will be at liberty to
proceed in accordance with law.
In view of the broad consensus arrived at between the parties,
the present writ petition is disposed of.
( KANWALJIT SINGH AHLUWALIA )
October 30, 2009. JUDGE
RC