Court No. - 3 Case :- MISC. SINGLE No. - 3619 of 2010 Petitioner :- Swami Dayal S/O Vidyawati Respondent :- District Magistrate, Barabanki Anr. Petitioner Counsel :- Ajay Kumar Singh Respondent Counsel :- C.S.C.,B.L. Verma Hon'ble Shri Narayan Shukla,J.
Heard learned counsel for the petitioner and Mr.B.L.Verma, learned counsel
for the opposite party No.2 and learned Standing counsel on behalf of
opposite party No.1.
Against the recovery of loan, the petitioner is seeking benefit of Agricultural
Debts Waiver and Debts Relief Scheme, 2008, for which he has also moved a
representation to the bank, therefore, without entering into the merit of the
case, I hereby dispose of the writ petition finally with the direction to the
Bank to consider his request under the said Scheme within fifteen days and
thereafter provide a fresh statement of account to the petitioner, which shall
be paid by the petitioner immediately thereafter in lump sum. Till the fresh
citation is issued no recovery shall be made from the petitioner.
With the aforesaid observations and directions the writ petition is disposed of
finally.
Order Date :- 15.6.2010
Banswar