Allahabad High Court High Court

Kailash Prasad Singh S/O Ram Net … vs Collector/D.M., Faizabad & Ors. on 21 January, 2010

Allahabad High Court
Kailash Prasad Singh S/O Ram Net … vs Collector/D.M., Faizabad & Ors. on 21 January, 2010
Court No. - 27

Case :- MISC. BENCH No. - 451 of 2010

Petitioner :- Kailash Prasad Singh S/O Ram Net Singh & Anr.
Respondent :- Collector/D.M., Faizabad & Ors.
Petitioner Counsel :- Anuj Pandey
Respondent Counsel :- C.S.C.,M.K. Singh

Hon'ble Devi Prasad Singh,J.

Hon’ble Devendra Kumar Arora,J.

Heard learned counsel for the parties and perused the record.

The petitioners took a house loan of Rs. 8,50,000/- from the Bank, Opposite
Party No. 3 in the year 2005. The petitioner deposited Rs. 1,23,000/- on
different dates but he could not pay the rest of the loan amount.

Learned counsel for the petitioners submits that the petitioners are ready to
deposit the entire loan amount in easy instalments.

Keeping in view the aforesaid facts, liberty is being given to the petitioners to
deposit the entire loan amount in six equal quarterly instalments first of which
shall fall due in the month of March, 2010. However, in the event of default
of payment of any instalments, this order will not be made available to the
petitioners and the opposite parties will be at liberty to proceed against them
in accordance with law.

With the aforesaid observations, this writ petition is disposed of finally.

Order Date :- 21.1.2010
ashok