Court No. - 27 Case :- MISC. BENCH No. - 641 of 1997 Petitioner :- Ram Narain Singh Respondent :- Bank Of Baroda, Branch Sultanpur & Others Petitioner Counsel :- R.P.Singh Respondent Counsel :- C.S.C.,Ram Ji Das Hon'ble Devi Prasad Singh,J.
Hon’ble S.C. Chaurasia,J.
Case called out.
None appeared for the petitioner.
This writ petition under Article 226 of the Constitution of India has been
preferred against the impugned citation of recovery issued on account of non
payment of dues of the respondent bank.
By an interim order dated 24th February, 1997, this court has permitted the
petitioner to pay the entire dues in easy instalments. Virtually, while passing
the interim order dated 24th Febraury, 1997, this court has granted final relief
to the petitioner.
The writ petition is disposed of finally in terms of interim order dated 24th
February, 1997.
Order Date :- 7.1.2010
AKS