Punjab-Haryana High Court
Parties Name vs Indian Bank And Others on 11 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CIVIL WRIT PETITION NO. 12067 OF 2009
DATE OF DECISION : August 11, 2009.
Parties Name
M/S Semi Conductor Laboratory
...PETITIONER
VERSUS
Indian Bank and others
...RESPONDENTS
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
PRESENT: Mr. Sameer Sachdeva,
Advocate, for the petitioner.
JASBIR SINGH, J.
ORDER:
In this writ petition, it is grievance of the petitioner that his
statutory appeal, which is pending before respondent No. 3 since September
7, 2006, is not being decided. Counsel for the petitioner states that
pleadings are complete and parties have been continuously appearing before
respondent No. 3 for hearing of their appeal. In view of this, present writ
petition is disposed of by directing competent authority/appellate
authority,where appeal is stated to be pending, to decide the appeal , within
a period of three months as per law, from the date of receipt of a copy of
this order.
( Jasbir Singh )
Judge
August 11, 2009.
DKC