Allahabad High Court High Court

Jakir Ali vs State Of U.P. And Others on 28 June, 2010

Allahabad High Court
Jakir Ali vs State Of U.P. And Others on 28 June, 2010
Court No. - 38

Case :- WRIT - C No. - 36969 of 2010

Petitioner :- Jakir Ali
Respondent :- State Of U.P. And Others
Petitioner Counsel :- B.K. Pandey
Respondent Counsel :- C.S.C.,S.S. Singh

Hon'ble Shishir Kumar,J.

The petitioner was granted loan to the tune of Rs. 1,50,000/-, the amount
could not be deposited. The petitioner submits that he has already filed an
appeal for certain benefit under section 12 of the U.P.Agricultural Credit Act,
1973 i.e. is still pending consideration.

In view of the aforesaid facts and circumstances of the case, this writ petition
is being disposed of finally directing respondent no.2 to decide the appeal
filed by the petitioner by a speaking and reasoned order in accordance with
law within a period of six weeks from the date of production of a certified
copy of this order after affording an opportunity of hearing to the petitioner.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 28.6.2010

PKC