Allahabad High Court High Court

Bharat Singh vs State Of U.P. & Others on 8 January, 2010

Allahabad High Court
Bharat Singh vs State Of U.P. & Others on 8 January, 2010
Court No. - 21

Case :- WRIT - C No. - 712 of 2010

Petitioner :- Bharat Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pankaj Dwivedi
Respondent Counsel :- C.S.C.,Somil Srivastava

Hon'ble V.K. Shukla,J.

Heard learned counsel for the petitioner and Sri Somil Srivastava,
Advocate for respondent-Bank.

The counsel for the petitioner has made statement at the bar that this is
the first writ petition against the recovery proceeding and this fact has
also been stated in the writ petition. Admittedly petitioner took loan to
the tune of Rs. 5,00,000/- in the year 2007 for purchasing tractor out of
which petitioner has not paid substantial amount.
At this stage without challenging correctness of amount sought to be
recovered a prayer has been made that if amount sought to be
recovered is permitted to be deposited in easy instalments deposit of
entire amount can be made.

Accordingly this petition is disposed of with the following directions:

(i) Petitioner may deposit the entire amount sought to be recovered
directly in concerned Bank/Samiti in six equal instalments. In calculating
the arrears the amount (if any) already paid will be adjusted.

(ii) The first instalment may be deposited within two months from today,
and rest of instalments be deposited at the interval of two months.
These deposits may be made before the Branch of the Bank from where
the loan was taken. In case instalments are deposited in the Bank then
half of the recovery charges only be recovered from the petitioner.

(iii) During period the recovery proceedings will be kept in abeyance. In
case petitioner defaults in depositing any of the instalments within the
above stipulated time it will be open to the respondents to start recovery
proceedings again by taking coercive process at once to which the
petitioner undertakes not to challenge.

(iv) Petitioner may file an application for supply of statement of account
alongwith the duly stamped self addressed envelope. In case any such
application is filed, the concerned branch of the Bank will give the same
to the petitioner after deposit of first instalment within fifteen days.

(v) This order will not affect any auction if it has already taken place. In
that event the petitioner may take appropriate legal proceedings to set
aside the auction under U.P.Z.A & L.R. Act and Rules 1952 or file a suit
in accordance with law.

(vi) It is clarified that this order will be operative and will not come in way
of recovers process in any manner, if any, other writ petition has been
filed before this Court against the recovery proceeding for the loan
amount.

(vii) Property (agricultural land/tractor) belonging to the petitioner, if
attached in connection with recovery proceedings, will be released by
the concerned Tahsil authority (unless it has been auctioned) after
deposit of first instalment and further moment first instalment is paid the
applicant shall also be released.

(viii) if any fact given from the side of the petitioner is found to be
incorrect by bank authorities. It will be open for them to move an
application for modification/recall of the order.
With the aforesaid writ petition stands disposed of.
Order Date :- 8.1.2010
Dhruv