Allahabad High Court High Court

Shyam Lal vs State Bank Of India on 25 January, 2010

Allahabad High Court
Shyam Lal vs State Bank Of India on 25 January, 2010
Court No. - 21

Case :- WRIT - C No. - 3305 of 2010

Petitioner :- Shyam Lal
Respondent :- State Bank Of India
Petitioner Counsel :- Jagannath Singh,Surendra Nath Singh
Respondent Counsel :- P.K. Tripathi

Hon'ble V.K. Shukla,J.

Heard learned counsel for the petitioner and Sri P.K. Tripathi, Advocte for
the respondents.

On the matter being taken up today, only prayer which has been made is to
the effect that till date no order has been passed on the application dated
12.8.2008, which has been moved under Debt Relief Scheme, 2008.

Consequently, Branch Manager, State Bank of India, Branch Karchhana,
District Allahabad is directed to see and ensure that final order is taken on the
application dated 12.8.2008 in accordance with law, preferably within period
of eight weeks from the date of production of certified copy of this order.
Whatever decision is taken, same be communicated to the petitioner.

With these observations, writ petition is disposed of.

Order Date :- 25.1.2010
T.S.