High Court Punjab-Haryana High Court

Present: Mr.Munish Gupta vs The Petitioners Have Filed This … on 13 May, 2011

Punjab-Haryana High Court
Present: Mr.Munish Gupta vs The Petitioners Have Filed This … on 13 May, 2011
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                       Civil Writ Petition No.8510 of 2011


Sanjeev Walia & another
          Vs.
Authorised Officer, State Bank of Patiala, Khanna, District
Ludhiana & another


Present:   Mr.Munish Gupta, Advocate,
           for the petitioners.

                       *****

RANJIT SINGH, J.

The petitioners have filed this writ petition to challenge a
notice issued to respondent No.2 under Section 13(4) of the
Securitization and Reconstruction and Financial Assets and
Enforcement of Security Interest Act, 2002. The petitioners claimed
to have entered into an agreement with respondent No.2. The
petitioners cannot have any locus to challenge notice issued to
respondent No.2 on the ground that they have entered into
agreement to sell with respondent No.2. Agreement does not give
any right to the petitioners over the property.

Faced with this situation, counsel for the petitioners seeks
permission to withdraw this writ petition to have their any alternative
remedy, if available to them, before an appropriate forum.

Dismissed as withdrawn with liberty as prayed for.

May 13, 2011                                      ( RANJIT SINGH )
ramesh                                                 JUDGE