Allahabad High Court High Court

Smt. Saheli Devi And Another vs State Of U.P. And Others on 9 August, 2010

Allahabad High Court
Smt. Saheli Devi And Another vs State Of U.P. And Others on 9 August, 2010
Court No. - 36

Case :- WRIT - C No. - 46747 of 2010

Petitioner :- Smt. Saheli Devi And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Panakj Sharma,Nitinjay Pandey
Respondent Counsel :- C.S.C.

Hon'ble R.K. Agrawal,J.

Hon’ble Rajesh Chandra,J.

The contention of the petitioners is that the recovery certificate straightway
has been issued by the District Basic Shiksha Adhikari, Firozabad to the
Collector, Firozabad for recovery of a sum of Rs.2,30,188.14 and 22.76
quintal of foodgrains from the petitioners without holding any enquiry. The
petitioners in this connection may file their objections before the District
Magistrate, Firozabad, respondent no.2, within ten days from today, who shall
look into the matter and pass appropriate orders in accordance with law within
three weeks thereafter.

For a period of six weeks the recovery proceedings pursuant to recovery
certificate dated 13.7.2010 shall be kept in abeyance and shall abide by the
orders passed by the District Magistrate, Firozabad, respondent no.2. The
writ petition stands disposed of. It is made clear that this Court has not
adjudicated upon the claim of the petitioners on merits.

Order Date :- 9.8.2010
mt