Court No. - 38 Case :- WRIT - C No. - 36135 of 2010 Petitioner :- Mohd. Imran Respondent :- State Of U.P. And Others Petitioner Counsel :- Ashutosh Upadhyay Respondent Counsel :- C.S.C.,R.B. Sahai Hon'ble Pankaj Mithal,J.
Petitioner is facing recovery of Rs. 55818. The recovery/citation has been
issued on 21.4.2010.
Learned counsel for the petitioner submits that the petitioner is a poor farmer
but he is ready and willing to pay the said amount in easy instalments.
Sri R.B. Sahai, learned counsel for the respondent no. 4 has no objection if the
amount is paid at the earliest within the reasonable time.
In view of the above, the writ petition is disposed of with the consent of the
parties with a direction to the petitioner to make the the payment of aforesaid
amount in three monthly instalments. The first instalment shall be paid by the
petitioner on or before 15th , July, 2010. The other four equal installments
shall be paid by 15th of each succeeding month.
The recovery proceedings against the petitioner shall remain stayed till 15th
July, 2010 and shall be kept in abeyance further if the installments are paid
regularly.
In case of default in payment of any instalment the stay order shall
automatically stand vacated and the respondent-bank shall be free to proceed
against the petitioner.
Order Date :- 22.6.2010
R.C.