High Court Patna High Court - Orders

Saroj Kumar Jha vs The B.M.,State Bank Of India& on 20 October, 2011

Patna High Court – Orders
Saroj Kumar Jha vs The B.M.,State Bank Of India& on 20 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                             CWJC No.1209 of 2006
                   Saroj Kumar Jha son of Kaushlendra Jha, resident of village Khutavna,
                   P.S. Benipatti, District-Madhubani.
                                                                             ......Petitioner.
                                                       Versus
                   1. The Branch Manager, State Bank of India, A.D. Bank, Madhubani.
                   2. Regional Manager, State Bank of India, Muzaffarpur.
                                                                           ..... Respondents.
                                                    -----------

For the petitioner : Mr. Dharmesh Kumar Shrivastava, Advocate.
For the Bank : Mrs. Namrata Mishra, Advocate.

——–

03/ 20.10.2011 Heard learned counsel for the petitioner and learned

counsel for the respondents.

2. This writ petition has been filed by the petitioner for

directing the respondents to settle the agricultural loan of the

petitioner in accordance with law, i.e. with simple interest and not

with compound interest and for other ancillary relief. In this

connection, learned counsel for the petitioner relies upon two

decisions of a Bench of this Court in case of Jahuri Yadav & ors.

Vrs. The Bank of India & Ors. reported in 1998(3) PLJR 214 and

in case of Jainath Prasad vs. State of Bihar & Ors. reported in

1999(3) PLJR 227.

3. In the said circumstances, the petitioner is directed to

approach the Branch Manager, State Bank of India, A.D.B. Branch,

Madhubani by way of filing an application giving details of his

claim and also referring to the principles of law settled by the courts

of law. If such an application is filed by the petitioner before the said

authority within four weeks along with a copy of this order, the said

authority shall decide the same in accordance with the settled
-2-

principles of law expeditiously, preferably within a period of four

months thereafter.

4. With the aforesaid observation/direction, this writ

petition is disposed of.

(S. N. Hussain, J.)
Sunil