IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.14121 of 2011
Abha Gupta W/O Lalji Gupta R/O Bihari Mill Ara, P.S.- Ara
(Nawada), Distt.- Bhojpur (Bihar).
...... Petitioner.
Versus
1. The State Bank of India through the Chief Manager, State Bank of
India, Station Road Jail Road, Prasad Motor's Building, P.S. Ara
(Town), Distt.- Bhojpur (Bihar).
2. The Field Officer State Bank of India, Station Road Jail Road,
Prasad Motor's Building, P.S. Ara (Town), Distt.- Bhojpur (Bihar).
....Respondents.
-----------------
For the petitioner : M/s. Manoj Kumar & Raj Narayan Mishra,
Advocates.
For the respondents : Dr. Binay Kumar Singh &
Mr. R.S.Vidyarthy, Advocates.
————–
02/ 30.08.2011 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 authorities of the Bank for taking appropriate
steps on humanitarian ground for recovery of the balance amount from
the petitioner in instalment.
3. Considering the averments made by learned counsel
for the parties and the materials on record it transpires that the
petitioner is ready to pay the entire amount and is only praying for
instalment to be fixed.
4. In the said circumstances, this writ petition is
disposed of with a liberty to the petitioner to approach the respondent
for fixing instalment by way of filing an application along with the
details of her offer. If such an application is filed by the petitioner
-2-
along with a copy of this order within fifteen days from today, the
said authority shall consider the same and decide it expeditiously.
Sunil (S.N.Hussain, J.)