Allahabad High Court High Court

Anwar Husain vs Bank Of India Branch Fatehpur … on 7 January, 2010

Allahabad High Court
Anwar Husain vs Bank Of India Branch Fatehpur … on 7 January, 2010
Court No. - 27

Case :- MISC. BENCH No. - 4103 of 1997

Petitioner :- Anwar Husain
Respondent :- Bank Of India Branch Fatehpur Barabanki & Others
Petitioner Counsel :- S.M.Waseem,S.C.Tiwari
Respondent Counsel :- C.S.C.,Lalit Shukla

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

The present writ petition has been preferred under Article 226 of the
Constitution of India against the impugned order of recovery proceeding on
account of default of payment of dues taken from the respondents Bank.

By an interim order dated 04.12.1997 this Court had permitted the petitioner
to pay the dues in easy instalment. Virtually, while passing the interim order
dated 04.12.1997 this Court had granted final relief. Accordingly, writ
petition is disposed of finally interms of interim order dated 04.12.1997

Order Date :- 7.1.2010
Madhu