High Court Punjab-Haryana High Court

M/S Swami Dayal Enterprises vs Punjab Financial Corporation And … on 10 December, 2008

Punjab-Haryana High Court
M/S Swami Dayal Enterprises vs Punjab Financial Corporation And … on 10 December, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                              CHANDIGARH.


                                                 C.W.P. No.20787 of 2008
                                               Date of decision: 10.12.2008

M/s Swami Dayal Enterprises.
                                                                -----Petitioner
                                     Vs.
Punjab Financial Corporation and another.
                                                            -----Respondents


CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
            HON'BLE MR JUSTICE L.N. MITTAL

Present:-   Mr. S.S. Chatrath, Advocate
            for the petitioner.
                  -----

ORDER:

The petitioner challenges proposed sale of the property.

Case of the petitioner is that the property was purchased by

it but payment was not made on account of some litigation which was

pending. The sale was, thus, never confirmed. Vide order dated

20.6.2006, the respondent Financial Corporation resumed the property

for non-payment and is now proceeding to sell the same.

It is doubtful that even without making payment and without

confirmation of sale, the petitioners can restrain the Corporation from

selling the property.

In any case, this being a disputed question, we are of the

view that no interference is called for in writ jurisdiction.
C.W.P. No.20787 of 2008

2

The petition is dismissed without prejudice to any other

remedy in accordance with law.


                                       ( ADARSH KUMAR GOEL )
                                              JUDGE


December 10, 2008                            ( L. N. MITTAL )
ashwani                                          JUDGE