Court No. - 35 Case :- WRIT - C No. - 50123 of 2009 Petitioner :- Smt. Makhani Devi Respondent :- Union Of India & Others Petitioner Counsel :- Udai Karan Saxena Respondent Counsel :- A.S.G.I.,Sanjeev Singh Hon'ble Vineet Saran,J.
Re: Civil Misc. Modification Application No. 6498 of 2010
Heard learned counsel for the petitioner as well as Sri Sanjeev
Singh, learned counsel appearing for the contesting respondent-
Bank and have perused the record.
By means of this application the petitioner has prayed for recall of
the order dated 17.9.2009 passed by this Court on the ground that
the challenge in this writ petition was to the recovery citation on
the ground that the petitioner would be entitled to the relief under
the Agricultural Debt Waiver and Debt Relief Scheme, 2008. It is
contended that the order granting installment has wrongly been
transcribed in this case.
From a perusal of the writ petition it appears that the grounds
taken in the writ petition relate to the grant of waiver under the
Scheme of 2008. Considering the aforesaid facts and
circumstances of this case the order dated 17.9.2009 is recalled.
Re: Writ Petition
Issue notice. Respondent no.1 is represented through Sri Amar
Nath Singh and Respondent no.2 through Sri Sanjeev Singh.
Issue notice to Respondent no.3 fixing a date immediately after six
weeks.
All the respondents may file counter affidavit by the next date.
Order Date :- 6.8.2010
dps