Allahabad High Court High Court

Ram Ji Vishwakarma & Another vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Ram Ji Vishwakarma & Another vs State Of U.P. & Others on 22 January, 2010
Court No. - 36

Case :- WRIT - C No. - 51840 of 2009

Petitioner :- Ram Ji Vishwakarma & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.P. Singh
Respondent Counsel :- C.S.C.,Tarun Verma

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard Sri R.P. Singh, learned counsel for the petitioners, learned standing
counsel for respondents No. 1 and 2 and Sri Tarun Verma, learned counsel
appearing for respondent No.3.

Learned counsel for the petitioner states that the petitioner is prepared to pay
the disputed amount in easy instalments, to which learned counsel for the
respondents have no objection.

After considering the submission and perusing the records, we dispose of this
writ petition with the direction that the recovery proceedings against the
petitioner in pursuance of recovery notice dated 27.8.2009, issued by
respondent No.2, Annexure- 3 to the writ petition, shall be kept in abeyance in
case the petitioner deposits the amount raised in the recovery citation in four
equal quarterly instalments. The first instalments shall be paid by the

petitioner by 15th March 2010, the second instalment shall be paid by 15th
June 2010, the third instalment shall be paid by 15th September 2010 and the
last instalment shall be paid by the petitioner by 15th December 2010. Any
amount earlier deposited by the petitioner shall be adjusted.

It is made clear that in case of default in payment of any of the instalments as
aforesaid, this order shall stand automatically vacated and the respondents
will be at liberty to realise the entire amount in accordance with law.

Order Date :- 22.1.2010
NS