Punjab-Haryana High Court
Sangam Resorts vs Punjab National Bank & Others on 16 November, 2011
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
CWP No. 21229 of 2011
Date of decision: November 16, 2011.
Sangam Resorts
... Petitioner
v.
Punjab National Bank & Others
... Respondent(s)
CORAM: HON’BLE MR. JUSTICE HEMANT GUPTA
HON’BLE MR. JUSTICE G.S. SANDHAWALIA
Present: Shri Rose Gupta, Advocate, for the petitioner.
Hemant Gupta, J. (Oral):
Learned counsel for the petitioner wishes to withdraw the
present writ petition with liberty to avail remedy provided under
Securitization and Reconstruction of Financial Assets and Enforcement of
Security Interest Act, 2002.
Dismissed as withdrawn, with liberty aforesaid.
[ Hemant Gupta ]
Judge
[ G.S. Sandhawalia ]
November 16, 2011. Judge
kadyan