Allahabad High Court High Court

Nanhe Khan vs Collector District Lucknow And … on 18 June, 2010

Allahabad High Court
Nanhe Khan vs Collector District Lucknow And … on 18 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5887 of 2010

Petitioner :- Nanhe Khan
Respondent :- Collector District Lucknow And Another
Petitioner Counsel :- Ashok Kumar Pal
Respondent Counsel :- C.S.C.,Virendra Misra

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Heard learned counsel for the petitioner and Shri S.M.Bajpai learned counsel
for the respondent Bank as well as learned Chief Standing counsel.

Petitioner has approached this court under Article 226 of the Constitution of
India against the recovery proceeding initiated against him by the respondents
on account of non-payment of dues.

Respondents counsel submits that he has no objection in case petitioner pays
the entire dues on early date may be in easy instalments.

Keeping in view the facts and circumstances of the case, respondent Bank is
directed to provide statement of account to the petitioner within a period of
fifteen days from the date of receipt of a certified copy of this order.
Thereafter, petitioner may be permitted to pay the entire dues in three equal
quarterly instalments. The first instalment shall fall due in the month of
August, 2010. In the event of default of payment of dues, it shall be open to
the respondents to proceed in accordance with law to recover the dues.

Subject to above, writ petition is disposed of finally.

Order Date :- 18.6.2010
Madhu