Court No. - 36 Case :- WRIT - C No. - 43037 of 2010 Petitioner :- Sanjeev Kumar Sharma Respondent :- Chief Manager/Authorized Officer S.B.I. And Another Petitioner Counsel :- Faraz Kazmi Respondent Counsel :- A.K. Misra Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Prayer in this petition is that respondent bank may be
restrained from taking any coercive measure for recovery of
the loan.
Further prayer is that respondent bank may be directed to
first decide objection filed by the petitioner under Section
13(2) of Securitisation Act.
Learned counsel for the respondent bank agrees that the
objection will be decided first.
We have considered over the matter.
In view of the facts and circumstances of the case it is
hereby directed that the respondent bank will decide
objection of the petitioner moved under Section 13(3)A of
the Securitisation Act preferably within a period of four
weeks from today.
Till then no coercive method will be adopted for the recovery
of the amount from the petitioner.
With the aforesaid directions, this petition is finally disposed
of.
Order Date :- 26.7.2010
M.A.A.