Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vivek Kumar Singh vs State Of U.P. And Others
2011 Latest Caselaw 233 ALL

Citation : 2011 Latest Caselaw 233 ALL
Judgement Date : 14 March, 2011

Allahabad High Court
Vivek Kumar Singh vs State Of U.P. And Others on 14 March, 2011
Bench: Satya Poot Mehrotra, Rajesh Chandra



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 36
 

 
Case :- WRIT - C No. - 15306 of 2011
 

 
Petitioner :- Vivek Kumar Singh
 
Respondent :- State Of U.P. And Others
 
Petitioner Counsel :- Amaresh Chandra Tiwari
 
Respondent Counsel :- C.S.C.,Anadi Krishna Narayana
 

 
Hon'ble Satya Poot Mehrotra,J.

Hon'ble Rajesh Chandra,J.

       The petitioner took loan from the respondent no.2-Bank of Baroda  under the Prime Minister Rojgar Yogna for purchasing  pots and pans in the year 2008. The petitioner committed default in payment of loan, and consequently, recovery proceedings  have been initiated against the petitioner.  The Recovery Citation dated 29.12.2010 has been issued in this regard. Copy of the Recovery Citation  has been filed as Annexure-1 to the Writ Petition. As per the said Recovery Citation, an amount of Rs. 1,51,617- plus other charges is due from the petitioner.

    We have heard Shri Amaresh Chandra Tiwari, learned counsel appearing for the petitioner, the learned Standing Counsel appearing for the respondent nos. 1 and 3  and Shri Ajal Krishna, learned counsel for the respondent no.2.

    Shri Amaresh Chandra Tiwari, learned counsel appearing for the petitioner states  that the petitioner is ready to pay the entire amount due from him together with up-to-date interest if time to deposit the same in instalments is granted.

   Shri Ajal Krishna, learned counsel appearing for the respondent no.2 and the learned Standing Counsel appearing for the respondent nos. 1 and 3  have no objection to the aforesaid prayer made on behalf of the petitioner.

   In the circumstances, the present Writ Petition is disposed of finally with the following directions:

    (i) The petitioner may deposit the entire amount sought to be recovered directly with the contesting respondent no.2-Bank in six equal monthly instalments, as mentioned hereunder, with up-to-date interest.

    (ii) The first instalment may be deposited by 1.4.2011 and thereafter the remaining amount may be deposited in five monthly instalments payable on first working day of each succeeding month starting with effect from May 2011. Any amount already deposited will be adjusted.

    (iii) This order will not affect any auction or sale which may already have taken place.

    (iv) If the petitioner deposits the instalments with up-to-date interest, as fixed by this Court, in time, the recovery shall be kept in abeyance but if the petitioner commits default in paying any of the instalment, this order shall stand vacated and the respondents will be at liberty to proceed against the petitioner in accordance with law.

    (v) On deposit of all the instalments with up-to-date interest, as fixed by this Court, in time, and also 50% of the recovery charges, the recovery proceedings against  the  petitioner shall be dropped.

    (vi) This order will not be applicable if the petitioner has filed any earlier writ petition challenging the recovery of this loan.

Order Date :- 14.3.2011

Ajeet

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter