High Court Punjab-Haryana High Court

Parties Name vs State Of Punjab And Others on 6 October, 2009

Punjab-Haryana High Court
Parties Name vs State Of Punjab And Others on 6 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.

            CIVIL WRIT PETITION NO. 6752 OF 2009


            DATE OF DECISION: October 06, 2009.


                  Parties Name
Swaran Singh

                                    ..PETITIONER
       VERSUS
State of Punjab and others

                                    ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE JASBIR SINGH

PRESENT: Mr. P.S. Jammu,
Advocate, for the petitioner

Mr. Anil Sharma, Addl. A.G., Punjab,
for respondents No. 1 and 5.

Mr. Sandeep Wadhawan, Adv., for respondent No. 7.

Mr. Navjinder Singh Sidhu, Advocate, for respondent No. 8.

JASBIR SINGH, J.(oral)

ORDER.

An amount of Rs. 30,000/- has been paid in Court by counsel

for the petitioner to counsel for respondent No. 7, who has accepted the

same towards full and final settlement of dispute between the parties. He

further states that now nothing remains to be recovered from the petitioner

towards loan advanced to him to purchase a three wheeler (auto rickshaw)

make PIAGGIO Model 2005 bearing registration No. PB-12G 4985. He

further states that the vehicle has already been released in favour of the

petitioner under orders, passed by this Court on August 11, 2009. Counsel
CIVIL WRIT PETITION NO. 6752 OF 2009 -2-

for respondent No. 7 undertakes that within a week from today, no

objection/ clearance certificate will be issued in favour of the original owner

stating that the amount of loan is cleared and further a receipt will be issued

in favour of the petitioner stating that the amount due has been paid by him.

In view of above, this writ petition has become infructuous and

the same is disposed of accordingly.

(JASBIR SINGH)
JUDGE

October 06, 2009.

DKC