Allahabad High Court
Rajendra Yadav vs State Of U.P. And Anr. on 11 August, 2010
Court No. - 21 Case :- WRIT - C No. - 47557 of 2010 Petitioner :- Rajendra Yadav Respondent :- State Of U.P. And Anr. Petitioner Counsel :- R.K. Singh Yadav Respondent Counsel :- C.S.C.,G.P. Srivastava Hon'ble Arun Tandon,J.
Heard learned counsel for the parties.
Petitioner’s application under the Agricultural Debt Waiver and
Debt Relief Scheme-2008 has not been considered by the
respondent Bank. Hence this petition.
In the facts and circumstances of the case the present writ
petition is disposed of by requiring the respondent Bank
authority to consider and decide the application made by the
petitioner, for grant of monetary benefits under the aforesaid
Scheme, by means of a reasoned speaking order, preferably
within a period of six weeks from the date a certified copy of
this order is filed before the authority concerned.
Dated : 11.08.2010
VR/47557/10