Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tilak Ram vs State Bank Of India Thru Manager ...
2014 Latest Caselaw 310 ALL

Citation : 2014 Latest Caselaw 310 ALL
Judgement Date : 28 March, 2014

Allahabad High Court
Tilak Ram vs State Bank Of India Thru Manager ... on 28 March, 2014
Bench: Devendra Kumar Arora



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 20
 

 
Case :- MISC. SINGLE No. - 1647 of 2014
 

 
Petitioner :- Tilak Ram
 
Respondent :- State Bank Of India Thru Manager K.V. Branch Sitapur & Anr.
 
Counsel for Petitioner :- L.P. Shukla Ii
 
Counsel for Respondent :- Sudeep Seth
 

 
Hon'ble Dr. Devendra Kumar Arora,J.

In pursuance to the order dated 24.03.2014, passed by this Court, Sri Anil Kumar, Branch Manager, K.V. Branch, State Bank of India, District Sitapur,  is present.

Sri Sudeep Seth, learned counsel appearing for the Bank, on the basis of instructions, submitted that pursuant to the order passed by the Presiding Officer, Mega Lok Adalat, Sitapur, dated 23.11.2013, the petitioner was required to pay an amount of Rs.55,000/- against Rs.99,400/-. It appears that the petitioner does not want to close the aforesaid account and wants to continue with the same under the scheme of K.C.C.  agriculture loan therefore, on 29.11.2013 he deposited Rs.50,000/- and subsequently on 30.11.2013 he deposited Rs.49,800/- with the Bank and he is still operating the said account. Thus, as on 28.03.2014, an amount of Rs.43,785/- is outstanding against him.

Learned counsel for the Bank further submits that if the petitioner wants to close the aforesaid account under K.C.C. scheme. The same can be done only, if he deposits the entire outstanding amount against him and thereafter, he will be issued 'no objection certificate' by the Bank.

Learned counsel for petitioner prays for and is granted a week's time to seek instructions in the matter.

List this case on 07.04.2014.

Sri Anil Kumar, Branch Manager, K.V. Branch, State Bank of India, Sitapur, need not appear, in person, on future dates of hearing unless specifically called for.

Order Date :- 28.3.2014

Vijay

 

 

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter