High Court Patna High Court - Orders

Lalji Gupta vs The State Bank Of India & Anr on 25 August, 2011

Patna High Court – Orders
Lalji Gupta vs The State Bank Of India & Anr on 25 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          CWJC No.13835 of 2011
                   Lalji Gupta son of Late Ram Prasad Gupta, resident of Bihari Mill Ara,
                   P.S. Ara (Nawada), District-Bhojpur (Bihar).
                                                                           ..... Petitioner.
                                                    Versus
                   1. The State Bank of India through the Chief Manager, State Bank of
                       India, Station Road, Jail Road, Prasad Motor's Building, P.S.-Ara
                       (Town), District-Bhojpur (Bihar).
                   2. The Field Officer, State Bank of India, Station Road, Jail Road,
                       Prasad Motor's Building, P.S.-Ara (Town), District-Bhojpur (Bihar).
                                                                         .... Respondents.
                                                   -----------

For the petitioner : Mr. Manoj Kumar, Advocate.
For the respondents : M/s. Kaushlendra Kumar Sinha &
Sunil Kumar Singh, Advocates.

———-

02/ 25.08.2011 Heard learned counsel for the petitioner and

learned counsel for the respondents.

2. This writ petition has been filed by the

petitioner for directing the respondents authorities of the

Bank for taking appropriate steps on humanitarian ground

for recovery of the balance amount from the petitioner in

instalment.

3. Considering the averments made by learned

counsel for the parties and the materials on record it

transpires that the petitioner is ready to pay the entire

amount and is only praying for instalment to be fixed.

4. In the said circumstances, this writ petition is

disposed of with a liberty to the petitioner to approach the

respondent for fixing instalment by way of filing an

application along with the details of his offer. If such an

application is filed by the petitioner along with a copy of
-2-

this order within fifteen days from today, the said authority

shall consider the same and decide it expeditiously.

(S. N. Hussain, J.)
Sunil