Allahabad High Court High Court

Malik Amber vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Malik Amber vs State Of U.P. & Others on 27 January, 2010
Court No. - 36

Case :- WRIT - C No. - 3454 of 2010

Petitioner :- Malik Amber
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manoj Kumar Verma
Respondent Counsel :- C.S.C.,C.N. Tripathi

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Learned counsel for the petitioner submits that the petitioner is ready to pay
the amount in dispute in installments to which Sri C.N. Tripathi, learned
counsel for the respondent Bank has no objection.

As jointly agreed by the learned counsel for the parties, the writ petition is
disposed of on the following terms:

The recovery proceedings against the petitioner shall be kept in abeyance
provided the petitioner pays the entire dues in four equal instalments. The first
instalment shall be paid by the petitioner by 15th of February 2010, the
second instalment shall be paid by 15th May 2010, the third instalment
shallbe paid by 15th August 2010 and the last instalment shall be paid by
thepetitioner by 15th November, 2010. Any amount deposited earlier by the
petitioner shall be adjusted. It is made clear that in case of default in payment
of any of the instalments asaforesaid, this order shall stand automatically
vacated and the respondents will be at liberty to realize the entire amount in
accordance with law.

Order Date :- 27.1.2010
ALS