Punjab-Haryana High Court
M/S Pahuja Enterprises And … vs Recovery Officer on 10 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.14176 of 2009
Date of decision:10.09.2009.
M/s Pahuja Enterprises and another ...Petitioner
Versus
Recovery Officer, Debts Recovery Tribunal-II & Ors. ...Respondents
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr. Deepak Manchanda, Advocate,
for the petitioner.
*****
JASBIR SINGH, J. (ORAL).
This writ petition has been filed to lay challenge to the order
dated 08.09.2009 (P-6), passed by Debt Recovery Tribunal-II,
Chandigarh, dismissing objections filed by the petitioners against
auction of the mortgaged property.
Against the order under challenge, appeal lies. Writ
petition is not competent.
Dismissed.
September 10, 2009 (JASBIR SINGH) vinod* JUDGE