Allahabad High Court
Ram Bhajan vs State on 19 July, 2010
Court No. - 21 Case :- WRIT - C No. - 25435 of 1993 Petitioner :- Ram Bhajan Respondent :- State Petitioner Counsel :- V.C. Katiyar Respondent Counsel :- S.C.,Sharad Verma Hon'ble V.K. Shukla,J.
In the present case on account of non-payment of loan amount as per
schedule fixed by the bank, recovery proceedings had been pursued
against the petitioner. Petitioner had approached this Court,
questioning the validity of auction proceedings. This Court on
13.08.1993 had given liberty to the petitioner to make representation
before the authority concerned.
Since 1993 more than 17 years’ period has elapsed, and by this time,
in all eventuality, representation of the petitioner must have been
decided. Consequently, present writ petition is dismissed as
infructuous.
Order Date :- 19.7.2010
SRY