Allahabad High Court High Court

Rang Lal vs State Of U.P. And Others on 7 July, 2010

Allahabad High Court
Rang Lal vs State Of U.P. And Others on 7 July, 2010
Court No. - 21

Case :- WRIT - C No. - 38935 of 2010

Petitioner :- Rang Lal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Pushpendra Singh Yadav
Respondent Counsel :- C.S.C.,Shailendra Kumar Singh

Hon'ble V.K. Shukla,J.

Heard learned counsel for the petitioner and Sri. Shailendra Kumar Singh, Advocate for
respondent-Bank.

It has been contended on behalf of the petitioner that the petitioner is not claiming any benefit
under the Debt Waiver Relief Scheme, 2008, and whatever amount is sought to be recovered,
qua the same the petitioner is ready to the same along with interest provided instalment facility
is extended.

Learned counsel for the Bank states that the anxiety of the Bank is that the amount should be
recovered back.

Admittedly petitioner took loan from the respondent- Bank concern, out of which petitioner has
not paid substantial amount. Petitioner submits that he is ready to deposit whole of the amount
in easy installment.

At this stage without challenging correctness of amount sought to be recovered a prayer has
been made that if amount sought to be recovered is permitted to be deposited in easy
instalments deposit of entire amount can be made.

Accordingly this petition is disposed of with the following directions:

(i) Petitioner may deposit the entire amount sought to be recovered directly in concerned
Bank/Samiti in six equal instalments. In calculating the arrears the amount (if any) already paid
will be adjusted.

(ii) The first instalment may be deposited within two months from today, and rest of
instalments be deposited at the interval of two months. These deposits may be made before the
Branch of the Bank from where the loan was taken. In case instalments are deposited in the
Bank then half of the recovery charges only be recovered from the petitioner.

(iii) During period the recovery proceedings will be kept in abeyance. In case petitioner
defaults in depositing any of the instalments within the above stipulated time it will be open to
the respondents to start recovery proceedings again by taking coercive process at once to which
the petitioner undertakes not to challenge.

(iv) Petitioner may file an application for supply of statement of account alongwith the duly
stamped self addressed envelope. In case any such application is filed, the concerned branch of
the Bank will give the same to the petitioner after deposit of first instalment within fifteen days.

(v) This order will not affect any auction if it has already taken place. In that event the
petitioner may take appropriate legal proceedings to set aside the auction under U.P.Z.A & L.R.
Act and Rules 1952 or file a suit in accordance with law.

(vi) It is clarified that this order will be operative and will not come in way of recovers process
in any manner, if any, other writ petition has been filed before this Court against the recovery
proceeding for the loan amount.

(vii) Property (agricultural land/tractor) belonging to the petitioner, if attached in connection
with recovery proceedings, will be released by the concerned Tahsil authority (unless it has
been auctioned) after deposit of first instalment and further moment first instalment is paid the
applicant shall also be released.

(viii) if any fact given from the side of the petitioner is found to be incorrect by bank
authorities. It will be open for them to move an application for modification/recall of the order.
With the aforesaid writ petition stands disposed of.

Order Date :- 7.7.2010
T.S.