Allahabad High Court High Court

Junaid Ahmad, vs State Of U.P., Thru. Secretary, … on 27 July, 2010

Allahabad High Court
Junaid Ahmad, vs State Of U.P., Thru. Secretary, … on 27 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 6962 of 2010

Petitioner :- Junaid Ahmad,
Respondent :- State Of U.P., Thru. Secretary, Revenue & Others
Petitioner Counsel :- R.K. Singh
Respondent Counsel :- C.S.C.,Pankaj Khare

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard learned counsel for the petitioner and learned Standing counsel
appearing for the State.

Learned counsel for the petitioner submits that the petitioner has taken loan
from the respondent Bank. However, he could not remit the same in time. He
further submits that petitioner is ready to pay the outstanding dues in easy
instalments, to which learned counsel for the respondents has no objection.
Accordingly, the writ petition is disposed of finally with a direction to the
Opp. Parties to provide the statement of account to the petitioner within
fifteen days from today. Thereafter, the petitioner is permitted to pay the dues
outstanding against him in six equal quarterly instalments, the first instalment
shall fall due in September, 2010. In the event of default of payment of dues,
as stipulated above, it shall be open for the respondents to recover the amount
due in accordance with law.

Subject to above, the writ petition is finally disposed of. No order as to costs.
Order Date :- 27.7.2010
Zh