1980 INSC 0155 SUPREME COURT OF INDIA India Mica and Micanite Industries Limited Vs. State of Bihar (N. L. Untwalia, P. N. Shingal and V. D. Tulzapurkar JJ.) 02.05.1980 ORDER The Text below is only a summarized version of the order pronounced In matter against certificate proceedings started against appellant for recovery of mortgaged loan and interest one year time asked for paying back the due amount was allowed as major portion of the amount was recovered or paid. The appellant must pay the entire balance due from together with interest from the date of quantification of the amount either by agreement of the parties or by the certificate officer.