Allahabad High Court High Court

Jitendra Nath Sukla & Others vs R.K. Tripahti, Branch Manager … on 23 July, 2010

Allahabad High Court
Jitendra Nath Sukla & Others vs R.K. Tripahti, Branch Manager … on 23 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2351 of 2010

Petitioner :- Jitendra Nath Sukla & Others
Respondent :- R.K. Tripahti, Branch Manager Central Bank Of India
Petitioner Counsel :- Girish Kumar Singh

Hon'ble Vikram Nath,J.

Sri Shashi Dhar Sahai, Advocate has filed an affidavit of compliance on
behalf of the opposite party, alongwith which is annexed a letter dated
27.4.2010 communicating the applicant that he is not eligible for any benefit
under the Debt Relief Scheme, 2008 and further another letter dated 6.7.2010
reiterating the earlier stand taken in the letter dated 27.4.2010.

According to Sri Sahai the directions of the writ court of deciding the claim of
the applicant regarding waiver under the aforementioned scheme having been
decided no further consideration is required. Learned counsel for the applicant
has sought to assail the correctness of the decision taken by the opposite
party.

This Court in contempt jurisdiction cannot adjudicate as to whether the
applicant is or is not covered under the Debt Relief Scheme, 2008. However it
would be open to the applicant to assail the correctness of the decision of the
opposite party in appropriate proceedings before the appropriate forum.

In view of the above no further consideration is required in this contempt
application. Notices are discharged. Contempt application is consigned to
record.

Order Date :- 23.7.2010
RPS