Allahabad High Court High Court

Hari Lal vs Collector, Ambedkar Nagar & … on 14 July, 2010

Allahabad High Court
Hari Lal vs Collector, Ambedkar Nagar & … on 14 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 6512 of 2010

Petitioner :- Hari Lal
Respondent :- Collector, Ambedkar Nagar & Others
Petitioner Counsel :- Mayank Pandey
Respondent Counsel :- C.S.C.,B.L. Verma

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard learned counsel for the petitioner and learned counsel appearing on
behalf of the respondents.

Learned counsel for the petitioner submits that the petitioner has taken loan
from the respondent Bank. However, he could not remit the same in time. He
further submits that petitioner is ready to pay the outstanding dues in easy
instalments, to which learned counsel for the respondents has no objection.

Accordingly, the writ petition is disposed of finally with a direction to the
opp. Parties to provide the statement of account to the petitioner within a
period of two weeks from today. Thereafter, the petitioner is permitted to pay
the dues outstanding against him in four equal quarterly instalments, the first
instalment shall fall due in September, 2010. In the event of default of
payment of dues, as stipulated above, it shall be open for the respondents to
recover the amount due in accordance with law.

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

Order Date :- 14.7.2010
Zh