1997 INSC 0996 SUPREME COURT OF INDIA Orissa State Financial Corporation Vs. Umesh Chandra Dani (S.C.Agrawal and G.T.Nanavati JJ.) 24.10.1997 ORDER The Text below is only a summarized version of the order pronounced Respondent committed default in repayment of loan dues taken from appellant. Appellant issued notice for recalling of loan. Respondent filed writ petition. High Court can only stop recovery of dues if lender has not acted fairly. High Court cannot invoke power to enable person who had received loan to thwart recovery proceedings.