Allahabad High Court High Court

Sangeeta Sharma vs State Of U.P. Thru. Sec. Finance … on 30 July, 2010

Allahabad High Court
Sangeeta Sharma vs State Of U.P. Thru. Sec. Finance … on 30 July, 2010
Court No. - 36

Case :- WRIT - C No. - 44488 of 2010

Petitioner :- Sangeeta Sharma
Respondent :- State Of U.P. Thru. Sec. Finance Lko. And Others
Petitioner Counsel :- Vikram D. Chauhan
Respondent Counsel :- C.S.C.,Abhishek Mishra

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Prayer in this petition is that the respondent may be directed to
settle the loan account in one time settlement scheme.

Petitioner states that one time settlement scheme is prevalent and
the petitioner has moved an application dated 08.07.2010 for the
settlement under that scheme.

Learned counsel for the bank on the other hand argued that the
scheme is not available to the petitioner’s husband, who is one of
the director of the bank.

Be as it may the petition is finally disposed of with the direction to
the bank that the application moved on 08.07.2010 for one time
settlement may be disposed of preferably within a period of three
weeks from the date of filing of certified copy of this order. The
petitioner is directed to file a certified copy of this order with the
bank within a period of ten days from today.

Writ petition is accordingly disposed of.

Order Date :- 30.7.2010
M/A.