In the High Court of Punjab and Haryana at Chandigarh
CR No. 5248 of 2004
Date of decision: 12.10.2009
M/s.Harbans Lal Raj Rishi Commission Agent, Anaj Mandi, near
Market Committee Office, Pehowa, Distt. Kurukshetra
... Petitioner
Vs.
M/s.Lachhman Dass Rajesh Kumar, Commission Agent, Mandi
Gumthala Garhu, Tehsil Pehowa, Distt. Kurukshetra.
... Respondent
CORAM: HON’BLE MR. JUSTICE PERMOD KOHLI
Present: Mr.Arun Bansal, Advocate,for the petitioner.
Mr.AP Bhandari, Advocate,for the respondent.
PERMOD KOHLI, J. (Oral):
The petitioner has challenged the order dated 05.10.2004
passed by the Executing Court allowing interest on the decretal
amount at the rate of Rs.18 per cent per annum.
During the course of arguments, learned counsel for the
parties have agreed for interest at the rate of 12 per cent per annum in
accordance with the judgment. The petitioner has also deposited the
decretal amount along with interest at the rate of 6 per cent. The
petitioner shall deposit the balance amount of interest further at the rate
of 6 per cent per annum within a period of three months.
With these observations, present petition is disposed of.
12.10.2009 (PERMOD KOHLI) BLS JUDGE