Allahabad High Court
Mahesh Chandra & Ors. vs State Of U.P. & Others on 1 February, 2010
Court No. - 21 Case :- WRIT - C No. - 3309 of 2010 Petitioner :- Mahesh Chandra & Ors. Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajesh Yadav Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
In the present case, petitioner had taken loan. Once loan had been taken and
same has not been repaid, in this background recovery proceedings had been
initiated, as such there is no infirmity in the order impugned dated
24.12.2009.
Consequently, writ petition is dismissed.
Order Date :- 1.2.2010
T.S.