Allahabad High Court High Court

Ram Narain Singh vs Bank Of Baroda, Branch Sultanpur & … on 7 January, 2010

Allahabad High Court
Ram Narain Singh vs Bank Of Baroda, Branch Sultanpur & … on 7 January, 2010
Court No. - 27

Case :- MISC. BENCH No. - 641 of 1997

Petitioner :- Ram Narain Singh
Respondent :- Bank Of Baroda, Branch Sultanpur & Others
Petitioner Counsel :- R.P.Singh
Respondent Counsel :- C.S.C.,Ram Ji Das

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

Case called out.

None appeared for the petitioner.

This writ petition under Article 226 of the Constitution of India has been
preferred against the impugned citation of recovery issued on account of non
payment of dues of the respondent bank.

By an interim order dated 24th February, 1997, this court has permitted the
petitioner to pay the entire dues in easy instalments. Virtually, while passing
the interim order dated 24th Febraury, 1997, this court has granted final relief
to the petitioner.

The writ petition is disposed of finally in terms of interim order dated 24th
February, 1997.

Order Date :- 7.1.2010
AKS