High Court Punjab-Haryana High Court

Tata Capital Ltd vs M/S Axim Marketing Ltd And Another on 16 February, 2009

Punjab-Haryana High Court
Tata Capital Ltd vs M/S Axim Marketing Ltd And Another on 16 February, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                       C.R. NO.855 OF 2009
                                       DATE OF ORDER: 16.2.2009

Tata Capital Ltd

                                                                 ....Petitioner(s)
                               Versus
M/s Axim Marketing Ltd and another


                                                            ....Respondent(s)

CORAM:      HON'BLE MR. JUSTICE JASWANT SINGH

Present:    Mr. D.K. Singal, Advocate for the petitioner.

JASWANT SINGH, J. (ORAL)

Petitioner-Finance Company restricts his prayer for issuance of

directions to the learned trial Court to decide the application for

appointment of receiver after service on 3.3.2009 so as to secure

outstanding loan.

Request is reasonable and is, therefore, accepted.

Learned trial Court is directed to decide the application for

appointment of the receiver on 3.3.2009 and in case, the service, on that

date is not complete, then all efforts shall be made to ensure that the

respondents are served within next 15 days so that the Court can pass

appropriate orders.

With this direction, petition stands disposed of.

February 16, 2009                                 ( JASWANT SINGH )
manoj                                                  JUDGE