Allahabad High Court High Court

Ashok Kumar Singh vs State Of U.P. And Others on 1 July, 2010

Allahabad High Court
Ashok Kumar Singh vs State Of U.P. And Others on 1 July, 2010
Court No. - 28

Case :- WRIT - C No. - 37409 of 2010

Petitioner :- Ashok Kumar Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Preet Pal Singh Rathore,P.K. Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the petitioner, learned Standing Counsel for the
State and Sri P.K.Tripathi, learned counsel for the respondent-bank.

It is submitted by learned counsel for the petitioner that the petitioner is an
agriculturist and had taken agriculture loan of Rs. 2,30,000/- from the
respondent bank on 14.09.2001 for purchase of tractor but due to unavoidable
circumstances, the petitioner could not deposit the loan amount and now
recovery notice of Rs. 1,30,380 plus interest has been issued against the
petitioner. Learned counsel for the petitioner has further submitted that the
petitioner has deposited Rs. 1,33,090/- till date. Learned counsel for the
petitioner has further submitted that the petitioner is ready to pay the entire
outstanding loan amount alongwith interest in easy installments after
adjusting the amount already deposited by the petitioner.

Sri P.K.Tripathi, learned counsel for the respondent-bank has no objection to
the aforesaid submissions of the learned counsel for the petitioner.

Considering the submissions made by learned counsel for the parties, the
present writ petition is finally disposed of with the following directions:-

(i) The petitioner shall pay the entire recovery amount due against him
alongwith interest to the respondent-bank in six equal installments. The Ist
installment shall be paid by the petitioner on or before Ist of August, 2010.

Subject to the deposit of Ist Installments on or before Ist of August, 2010,
recovery proceedings against the petitioner shall be kept in abeyance
provided,

(ii) The remaining five installments shall be paid over by the petitioner at
regular interval of two months each starting from Ist October, 2010 with the
respondent bank.

In case of default in payment of any installments, as stated above, then interim
protection granted by this Court shall automatically stands vacated and the
respondent-bank shall be at liberty to realize the loan amount due against the
petitioner as per law.

Order Date :- 1.7.2010
S.Ali