Allahabad High Court High Court

Charan Singh vs State Of U.P. & Others on 4 August, 2010

Allahabad High Court
Charan Singh vs State Of U.P. & Others on 4 August, 2010
Court No. - 21

Case :- WRIT - C No. - 45512 of 2010

Petitioner :- Charan Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R. K. Tiwari
Respondent Counsel :- C. S. C.,Shailendra Kumar Singh

Hon'ble V.K. Shukla,J.

Heard learned counsel for the petitioner, learned Standing Counsel and Sri
Shailendra Kumar Singh, Advocate for the respondents.

It has been stated on behalf of the petitioner a sum of Rs. 85,000/- was taken
by him by way of loan. Petitioner has stated that thereafter notice dated
24.8.2007 was served upon him making demand of Rs. 1,08,560/-. Petitioner
has stated before this court that pursuant to the citation, entire amount had
been deposited and no dues certificate was also issued. Petitioner submits that
entire payment has been made good, again on 21.1.2009 citation of Rs.
1,20,000/- has been sent. Petitioner submits that once payment has been made
good, then in that event said exercise is unjustifiable. In this regard petitioner
has represented the matter on 9.2.2010 before the Branch Manager,U.P.
Cooperative Gram Vikas Bank Ltd. Bilaspur, District Rampur.

Consequently, Branch Manager, U.P. Cooperative Gram Vikas Bank Ltd.
Bilaspur, District Rampur is directed is directed to see and ensure that final
decision is taken in accordance with law on the representation so moved,
preferably within period of next four weeks from the date of production of
certified copy of this order.

With these observations, writ petition is disposed of.

Order Date :- 4.8.2010
T.S.