Allahabad High Court High Court

K.B.Singh vs Collector & Others on 7 January, 2010

Allahabad High Court
K.B.Singh vs Collector & Others on 7 January, 2010
Court No. - 27

Case :- MISC. BENCH No. - 2681 of 1997

Petitioner :- K.B.Singh
Respondent :- Collector & Others
Petitioner Counsel :- M.S.Rathore
Respondent Counsel :- C.S.C.

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

Case called out.

None appeared for the petitioner.

This writ petition under Article 226 of the Constitution of India has been
preferred against the impugned recovery certificate dated 6th May, 1997
issued by the Tahsil authorities in pursuance to a reference made by the
respondent no. 2 on account of default of payment of dues in question.

The controversy is of the year 1997. The respondents have not filed any
Counter Affidavit till date. Accordingly, we dispose of the writ petition finally
directing the respondent no. 2 to provide a copy of Statement of Account to
the petitioner within a period of two months from the date of receipt of
certified copy of this order and in case, the petitioner has got any objection
against the Statement of Account, he may file the same within one month
thereafter. The respondent no. 2 shall decide objections of the petitioner by
passing a speaking and reasoned order within a period of one month
thereafter.

For the period of three months or till the disposal of the objection of the
petitioner, whichever is earlier, the status-quo shall be maintained as exists
today.

Order Date :- 7.1.2010
AKS