Allahabad High Court High Court

Birendra Singh vs State Of U.P. And Others on 17 June, 2010

Allahabad High Court
Birendra Singh vs State Of U.P. And Others on 17 June, 2010
Court No. - 21

Case :- WRIT - C No. - 35427 of 2010

Petitioner :- Birendra Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rajendra Kumar Yadav
Respondent Counsel :- C.S.C.,S.K. Singh

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioner, learned Standing Counsel for the
State and Sri S.K.Singh, learned Counsel for the respondent-bank.

It is contended by learned counsel for the petitioner that the petitioner has
taken loan for agricultural purpose from the respondent-bank and a notice for
recovery of Rs. 24,000/- has been issued by the respondent-bank against
which the petitioner has already made a representation on 03.06.2010 before
the Branch Manager, U.P.Sahkari Gram Vikas Bank, branch Bilari, District
Moradabad.

In case, the aforesaid representation as contained in Annaexure-4 to the writ
petition, is pending before the concerned bank, the same is directed to be
disposed of within a period of two months from today.

Till then the recovery proceedings against the petitioner shall be stayed.

Order Date :- 17.6.2010
S.Ali