Court No. - 21 Case :- WRIT - C No. - 31129 of 1993 Petitioner :- K. Ram Respondent :- Naib Tehsildar Petitioner Counsel :- V.K. Nagaich Respondent Counsel :- S.C. Hon'ble V.K. Shukla,J.
In the present case, accepted position is that petitioner had taken loan,
and on account of non-payment of the loan amount as per schedule
fixed by the Bank, recovery proceedings had been undertaken against
the petitioner.
On presentation of writ petition, this Court on 30.08.1993 had passed a
conditional order that if the petitioner deposited a sum of Rs.4000/-
within one month or even prior to that, the whole attached property
would be released to the petitioner forthwtih.
In such a situation, it is hereby directed that in case petitioner makes
payment of entire amount of loan together with interest due thereon
within four months from today, then in that even recovery proceedings
would not be pressed. In the event of failure, it would be open to the
respondents to re-initiate the recovery proceedings and bring the same
to its logical conclusion.
Writ petition stands disposed of accordingly.
Order Date :- 19.7.2010
SRY