Allahabad High Court High Court

Shyam Nath vs Executive Engg. (Prescribed … on 14 June, 2010

Allahabad High Court
Shyam Nath vs Executive Engg. (Prescribed … on 14 June, 2010
Court No. - 9

Case :- WRIT - C No. - 34768 of 2010

Petitioner :- Shyam Nath
Respondent :- Executive Engg. (Prescribed Auth.) E.D.D., U.P.C.L. &
Others
Petitioner Counsel :- Rajeshwar Yadav
Respondent Counsel :- C.S.C.,H.P. Dube

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

We have heard learned counsel for the parties.

In the instant petition the petitioner has prayed for quashing the recovery
citation dated 25.5.2010 for the recovery of arrears of electricity dues.
Learned counsel for the petitioner has urged that the petitioner is ready to pay
the dues in instalments.

After considering the submissions and perusing the records, we dispose of this
petition with the direction that the recovery proceedings initiated against the
petitioner shall be kept in abeyance provided the petitioner deposits the entire
dues in four equal instalments as mentioned below. The first instalment shall
be paid by the petitioner by 15th July, 2010; second instalment shall be paid
by 15th October, 2010; third instalment shall be paid by 15th January, 2011;
and the last and fourth instalment shall be paid by 15th April, 2010. Any
amount deposited earlier by the petitioner shall be adjusted. It is made clear
that in case of default in the payment of any of the instalments, as aforesaid,
this order shall stand automatically vacated and the respondents will be free to
realize the entire amount in accordance with law.

Order Date :- 14.6.2010
A.