Court No. - 38 Case :- WRIT - C No. - 36207 of 2010 Petitioner :- Abdul Rahim And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Onkar Singh Respondent Counsel :- C.S.C.,B.N. Singh Hon'ble Pankaj Mithal,J.
Petitioner is facing recovery of Rs. 288360/. The recovery/citation has been
issued on 22.2.2010.
Learned counsel for the petitioner submits that the petitioner is ready and
willing to pay the said amount in easy instalments.
Sri B.N.Singh, learned counsel for respondent no. 5 has no objection if the
amount is paid at the earliest.
In view of above, the writ petition is disposed of with the direction to the
petitioner to make the payment of aforesaid amount in five monthly
instalments. The first instalment of Rs. 50,000/. shall be paid on or before
15th, July, 2010. The other four equal installments shall be paid by 15th of
each succeeding month.
The recovery proceedings against the petitioner shall remain stayed till 15th
July, 2010 and shall be kept in abeyance further if the installments are paid
regularly.
In case of default in payment of any instalment the stay order shall
automatically stand vacated and the respondent-bank shall be free to proceed
against the petitioner.
Order Date :- 22.6.2010
R.C.