Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Allahabad High Court

Mrs. Minakshi Singh And Another vs State Of U.P. And 2 Others on 6 February, 2020

Bench: Shashi Kant Gupta, Vipin Chandra Dixit





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 32
 

 
Case :- WRIT - C No. - 2275 of 2020
 

 
Petitioner :- Mrs. Minakshi Singh And Another
 
Respondent :- State Of U.P. And 2 Others
 
Counsel for Petitioner :- Amrit Lal Yadav
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Shashi Kant Gupta,J.
 

Hon'ble Vipin Chandra Dixit,J.

Heard learned counsel for the petitioner, Sri Avinash Jaiswal, learned counsel for the respondent Bank and learned Standing Counsel for the State respondents.

Learned counsel for the petitioner does not dispute the amount which is sought to be recovered from him.

Admittedly, the petitioner took loan from the respondent-Bank concerned out of which petitioner has not paid substantial amount.

Learned counsel for the petitioner submits that the petitioner is ready to deposit the entire amount in easy instalments. Learned counsel for the Bank states that the anxiety of the Bank is that the amount should be recovered back and has no objection if the instalments are fixed in the matter by this Court.

Accordingly, this writ petition is disposed of with the following directions:

(i) Petitioner shall deposit a sum of Rs. 3,00,000/- (rupees three lacs only) on or before 31.3.2020 with the concerned bank and the rest of the outstanding amount shall be deposited in three equal instalments at the interval of three months i.e. on 30.6.2020, 30.9.2020 and 31.12.2020 respectively. These deposits shall be made before the Branch of the Bank from where the loan was taken.
(ii) Recovery proceedings during this period shall remain in abeyance. In case petitioner commits default in depositing any of the aforesaid instalments within the stipulated period of time, it will be open to the respondents to start the recovery proceedings again by taking coercive process.
(iii) Petitioner may file an application for supply of statement of account along with the duly stamped self addressed envelope. In case any such application is filed, the concerned branch of the Bank will give the same to the petitioner after deposit of the first instalment within fifteen days and in calculating the arrears, the amount (if any) already paid will be adjusted.
(iv) If any fact stated by the petitioner is found to be incorrect, it will be open for the bank authorities to move an application for modification/recall of the order.
(v) In case all the instalments are deposited as per the schedule fixed, the petitioner may approach the Collector concerned for waiving the recovery charges. In the event such an application is filed, it shall be dealt with in accordance with law by the authority concerned.

Order Date :- 6.2.2020 vinay