High Court Patna High Court - Orders

M/S New Rajendra Tyre Ajency vs The Debts Recovery Tribunal,Pa on 30 September, 2011

Patna High Court – Orders
M/S New Rajendra Tyre Ajency vs The Debts Recovery Tribunal,Pa on 30 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Letters Patent Appeal No.741 of 2011
                                                       In
                                Civil Writ Jurisdiction Case No. 725 of 2011
                 ======================================================

M/S New Rajendra Tyre Ajency, N.H.31, Har-Har Mahadeo Chowk near
Kailash Hotel, Meerganj, Begusarai through its Proprietor, Rashmi Singh
wife of Sri Rajendra Prasad resident of village and P.O. Khutaha Chetan
Tola, P.S. Barahia, District Lakhisarai
…. Petitioner …. Appellant/s
Versus

1. The Central Bank of India, Begusarai Branch, through its Branch
Manager, Begusarai

2. The Regional Manager, Central Bank of India Saharsa Regional Office,
Kosi Chowk, Ward No.121, Saharsa 852201

3. The Zonal Manager, Central Bank of India, Zonal Office, Maurya Lok
Complex, Patna.

… Respondents …. Respondent/s
======================================================

3 30-09-2011 Heard the parties.

In the facts and circumstances of the case, the prayer

to condone the delay of 47 days in preferring this appeal is

allowed.

On hearing the parties and perusal of the order under

appeal we find that the Writ Court has rightly held that the writ

petitioner/appellant has statutory remedy of appeal under Section

20 of the Recovery of Debts due to Banks and Financial

Institutions Act, 1993. In that view of the matter, we find no good

reason to interfere with the order of the Writ Court. The appeal is

dismissed.

It goes without saying that as observed by the Debts

Recovery Tribunal in the impugned order dated 29.10.2010, if a
Patna High Court LPA No.741 of 2011 (3) dt.30-09-2011

2

compromise proposal is submitted by the appellant with a genuine

intention to settle the dues as per recovery policy of the Bank, the

Bank will consider the same as per its policy.

(Shiva Kirti Singh, J)

(Shivaji Pandey, J)

sk