High Court Patna High Court - Orders

Suresh Prasad vs State Of Bihar &Amp; Ors. on 11 March, 2011

Patna High Court – Orders
Suresh Prasad vs State Of Bihar &Amp; Ors. on 11 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.322 of 2010
                                    SURESH PRASAD
                                         Versus
                               STATE OF BIHAR & ORS.
                                       -----------

3. 11.03.2011. Dr. Binay Kumar Singh has appeared for the

State Bank of India and states that in compliance of

the orders of the High Court offer letter dated

10.11.2009 for one time settlement of the loan

amount of the petitioner has already been issued and

if the petitioner appears before the Branch Manager

and indicates his willingness to enter into one time

settlement, the Branch Manager shall revisit the

account of the petitioner and waive interest as far as

possible.

Put up after two weeks maintaining its

position in the same list so as to enable the petitioner

to approach the Branch Manager with his

representation indicating willingness to accept one

time settlement.

(V.N.Sinha,J.)
P.K.P.