High Court Madhya Pradesh High Court

Smt. Savitri Patel vs Bank Of Baroda on 28 June, 2010

Madhya Pradesh High Court
Smt. Savitri Patel vs Bank Of Baroda on 28 June, 2010
                          W.P.No.7789/2010

     Smt.Savitri Patel & another               Bank of Baroda, Napier Town
                                               Branch, Jabalpur & others




28.6.2010
         Shri Ghanshyam Pandey, counsel for petitioners.
         Shri Praveen Chaturvedi, counsel for respondent no.1.

Shri Rajesh Maindiretta, counsel for respondent no.3.
Learned counsel for petitioners submitted that the petitioners
are ready to deposit an amount Rs.9,03,000/-, as petitioners are
required to make such payment in compliance of the order dated
5.4.2010 passed in W.P.No.3770/2010. Petitioners shall also abide
the conditions, which may be imposed by this Court, while deciding
the matter and till the decision of this petition the possession of
petitioners may be protected.

Learned counsel for respondent nos.1 & 3 though opposed the
prayer, but considering the fact that petitioners in compliance of
order dated 5.4.2010 in W.P.No.3770/2010 have deposited
Rs.3,00,000/- in time with the Bank and for remaining amount of
Rs.9,03,000/- petitioners are ready to deposit by tomorrow.

In view of aforesaid, we adjourn hearing of this case till
20.7.2010.

In the meantime, following directions are issued in this case :-

1. Petitioners are permitted to deposit Rs.9,03,000/- (Rupees
nine lacs three thousand only) by 29th June, 2010, which shall be
subject to the decision of this petition.

2. If the amount is not accepted by the Bank on being offered by
the petitioners, petitioners shall deposit the aforesaid amount in the
High Court by tomorrow before 4.00 P.M.

3. On deposit of aforesaid amount the respondents shall not
dispossess the petitioners from the house in question.

C.C., as per rules.



 (Krishn Kumar Lahoti)                               (J.K.Maheshwari)
      JUDGE                                               JUDGE
M.