Allahabad High Court High Court

M/S Kamil Readymade Zari Garments … vs Bank Of India Branch Sandila … on 13 January, 2010

Allahabad High Court
M/S Kamil Readymade Zari Garments … vs Bank Of India Branch Sandila … on 13 January, 2010
Court No. - 27

Case :- MISC. BENCH No. - 88 of 2010

Petitioner :- M/S Kamil Readymade Zari Garments Hardoi
Respondent :- Bank Of India Branch Sandila District Hardoi And Others
Petitioner Counsel :- Saqib Siddiqui

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

Sri Sharad Tewari, learned counsel has filed Vakalatnama and appeared on
behalf of respondent-bank.

Heard the learned counsel for the petitioner and learned counsel for the
opposite parties.

Learned counsel for the petitioner submits that the petitioner is ready to pay
the entire dues in question subject to furnishing of Statement of Account.a

Sri Sharad Tewari, learned counsel for the respondent-bank submits that he
has got no objection in case the petitioner is ready to pay the entire dues in
question. Accordingly, the writ petition is disposed of finally directing the
respondent-bank to provide the Statement of Account to the petitioner within
three weeks from today. The petitioner is permitted to pay the entire dues in
four equal quarterly instalments. The first instalment shall fall due in the first
week of March, 2010. In the event of default of payment of dues, it shall be
open to the respondents to proceed in accordance to law.

Subject to above, the writ petition is disposed of finally.

Order Date :- 13.1.2010
AKS