Allahabad High Court High Court

Jawahar Lal Yadav S/O Sharda Yadav vs G.I.C. Housing Finance Ltd. Thru … on 16 July, 2010

Allahabad High Court
Jawahar Lal Yadav S/O Sharda Yadav vs G.I.C. Housing Finance Ltd. Thru … on 16 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 344 of 2009

Petitioner :- Jawahar Lal Yadav S/O Sharda Yadav
Respondent :- G.I.C. Housing Finance Ltd. Thru Manager
Petitioner Counsel :- Brijesh Verma,Neelam Verma
Respondent Counsel :- Raj Kumar Singh

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogesh Chandra Gupta,J.

List revised. None appears for the respondents. Heard learned counsel for the
petitioner.

On account of default in payment of housing loan, recovery proceedings have
been initiated against the petitioner. Argument advanced by the petitioner’s
counsel relates to the amount payable in terms of the loan agreement.

The controversy relates to disputed question of facts.

Liberty is given to the petitioner to represent his cause before the opposite
parties. In case such representation is submitted, the opposite parties shall
look into it and decide the same in accordance with law by passing a speaking
and reasoned order expeditiously and preferably within a period of three
months from the date of receipt of representation along with a certified copy
of this order and communicate the decision to the petitioner. While
considering the representation, the respondents shall consider sympathetically
the petitioner’s prayer for payment of dues in easy instalments. For the period
of three months or till disposal of the representation, whichever is earlier, the
status quo, as it exists today, shall be maintained.

Subject to above, the writ petition is finally disposed of. No order as to costs.

Order Date :- 16.7.2010
kkb/