Allahabad High Court High Court

Dinesh vs State Of U.P. And Others on 17 June, 2010

Allahabad High Court
Dinesh vs State Of U.P. And Others on 17 June, 2010
Court No. - 21

Case :- WRIT - C No. - 35497 of 2010

Petitioner :- Dinesh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Jitendfra Prasad Mishra
Respondent Counsel :- C.S.C.,R.B. Shai

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioner, learned Standing Counsel for the
State and Sri R.B.Shai, learned counsel for the respondent-bank.

It is stated by learned counsel for the petitioner that the petitioner has taken
loan for a sum of Rs. 2,00,000/- from the respondent-bank but due to adverse
situation the petitioner could not deposit some installments. On 25.01.2010
the respondent no.3 issued a recovery citation of Rs. 3,79,335/- plus others
against the petitioner.

The petitioner is ready to deposit the same in easy installments. Therefore, the
petitioner is permitted to deposit the loan amount in 15 equal quarterly
installments. The tractor of the petitioner be released forthwith. The first
installment shall be paid by the petitioner within a period of one month from
today. Rest of installments shall be paid at an interval of three months. In case
the petitioner deposits the first installment within stipulated time, the recovery
proceeding pending against him shall be suspended. No collection charges
shall be realized from the petitioner.

It is made clear that in case of default in payment of any of the installments as
aforesaid, this order shall stand automatically vacated and the respondent
bank will be at liberty to realize the entire amount in accordance with law.

With the aforesaid observation and direction, writ petition stands disposed of
finally.

Order Date :- 17.6.2010

S.Ali