Allahabad High Court High Court

Dharmendra Singh vs The Collector District Barabanki … on 26 July, 2010

Allahabad High Court
Dharmendra Singh vs The Collector District Barabanki … on 26 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 6916 of 2010

Petitioner :- Dharmendra Singh
Respondent :- The Collector District Barabanki And Others
Petitioner Counsel :- Surya Kant Singh
Respondent Counsel :- C.S.C.,Vijay Kumar Shukla

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard learned counsel for the petitioner and Mr. V.K. Rastogi, learned
counsel appearing for the opposite party No.3.

Present writ petition under Art. 226 of the Constitution of India has
been preferred against the impugned recovery proveedings.

It has been submitted by the petitioner’s counsel that the petitioner is
ready to pay the dues in instalments, to which the learned counsel
appearing for the respondents has no objection.

Accordingly, the writ petition is finally disposed of directing the
respondent bank to issue statement of account to the petitioner within
fifteen days from today. Thereafter, the petitioner is permitted to pay
the entire outstanding amount in three equal quarterly instalments, the
first of which shall fall due in the month of September, 2010. In the
event of default, it shall be open for the respondents to proceed with
the recovery proceedings in accordance with law.The respondents
shall also consider to extend benefit with regard to Scheme, if any for
concession available for payment of dues.

Subject to above, the writ petition is finally disposed of. No order as to
costs.

Order Date :- 26.7.2010
kkb/