Allahabad High Court High Court

Gurnam Singh vs State Of U.P. And Others on 21 June, 2010

Allahabad High Court
Gurnam Singh vs State Of U.P. And Others on 21 June, 2010
Court No. - 38

Case :- WRIT - C No. - 36013 of 2010

Petitioner :- Gurnam Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Bhupendra Kumar Tripathi
Respondent Counsel :- C.S.C.,Nimai Das

Hon'ble Pankaj Mithal,J.

The petitioner is facing recovery of Rs.1,32.221/- as agricultural loan which
he took from Punjab and Sind Bank, respondent no.3.

Learned counsel for the petitioner submits that the petitioner is ready and
willing to pay the said amount in easy instalments.

Sri R.N.Kesari, who has put in appearance on behalf of respondent no.3 has
no objection if the amount is paid at the earliest.

In view of above, the writ petition is disposed of with the direction to the
petitioner to make the payment of aforesaid amount in four equal quarterly
instalments payable on or before 7th July, 2010, 7th October, 2010, 7th
January, 2011 and 7th April, 2011, respectively.

On payment of first instalment the recovery proceedings against the petitioner
shall remain stayed.

In case of default in payment of any instalment the stay order shall
automatically stand vacated and the respondent-bank shall be free to proceed
against the petitioner.

Order Date :- 21.6.2010
BK