High Court Patna High Court - Orders

Abha Gupta vs The State Bank Of India & Anr on 30 August, 2011

Patna High Court – Orders
Abha Gupta vs The State Bank Of India & Anr on 30 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Writ Jurisdiction Case No.14121 of 2011
                    Abha Gupta W/O Lalji Gupta R/O Bihari Mill Ara, P.S.- Ara
                   (Nawada), Distt.- Bhojpur (Bihar).
                                                                       ...... Petitioner.

                                                   Versus
                   1.   The State Bank of India through the Chief Manager, State Bank of
                        India, Station Road Jail Road, Prasad Motor's Building, P.S. Ara
                        (Town), Distt.- Bhojpur (Bihar).
                   2.   The Field Officer State Bank of India, Station Road Jail Road,
                        Prasad Motor's Building, P.S. Ara (Town), Distt.- Bhojpur (Bihar).
                                                                          ....Respondents.

                                                 -----------------

For the petitioner : M/s. Manoj Kumar & Raj Narayan Mishra,
Advocates.

For the respondents : Dr. Binay Kumar Singh &
Mr. R.S.Vidyarthy, Advocates.

————–

02/ 30.08.2011 Heard learned counsel for the petitioner and learned

counsel for the respondents.

2. This writ petition has been filed by the petitioner for

directing the respondents authorities of the Bank for taking appropriate

steps on humanitarian ground for recovery of the balance amount from

the petitioner in instalment.

3. Considering the averments made by learned counsel

for the parties and the materials on record it transpires that the

petitioner is ready to pay the entire amount and is only praying for

instalment to be fixed.

4. In the said circumstances, this writ petition is

disposed of with a liberty to the petitioner to approach the respondent

for fixing instalment by way of filing an application along with the

details of her offer. If such an application is filed by the petitioner
-2-

along with a copy of this order within fifteen days from today, the

said authority shall consider the same and decide it expeditiously.

Sunil                              (S.N.Hussain, J.)