Allahabad High Court High Court

Achchelal vs State Of U.P. And Others on 25 June, 2010

Allahabad High Court
Achchelal vs State Of U.P. And Others on 25 June, 2010
Court No. - 29

Case :- WRIT - C No. - 36698 of 2010

Petitioner :- Achchelal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- A.K.S. Chauhan
Respondent Counsel :- C.S.C.,S.K. Singh

Hon'ble Arun Tandon,J.

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

It is stated that the Loan Waiver Scheme, 2008 is to expire on 30.06.2010.
The petitioner therefore seeks disposal of his application made under the said
scheme.

In the facts and circumstances of this case, the writ petition is disposed of
with a direction to Branch Manager (respondent no. 3) to take appropriate
decision on the application of the petitioner on or before 30.06.2010 provided
a certified copy of this order is filed before him by Monday i.e. 27.06.2010.

Order Date :- 25.6.2010
yachna