Allahabad High Court High Court

Satya Pal Singh vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Satya Pal Singh vs State Of U.P. & Others on 12 January, 2010
Court No. - 36

Case :- WRIT - C No. - 1225 of 2010

Petitioner :- Satya Pal Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Paritosh Shukla
Respondent Counsel :- C.S.C.,Rajesh Tripathi

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard the learned counsel for the petitioner. Shri Rajesh Tripathi, Advocate is
present on behalf of respondent No.2.

The learned counsel for the petitioner submits that petitioner is ready to pay
the balance electric dues in four equal instalments.

The petitioner has challenged the recovery proceedings initiated by the
respondents for recovery of the dues. Learned counsel for the petitioner has
urged that the petitioner is ready to pay the dues in four equal instalments.

After considering the submissions and perusing the records, we dispose of this
petition with the direction that the recovery proceedings against the petitioner
shall be kept in abeyance provided the petitioner pays the entire dues in four
equal instalments. The first instalment shall be paid by the petitioner by 15th
February 2010, the second instalment shall be paid by 15th May 2010, the
third instalment shall be paid by 15th August 2010 and the last instalment
shall be paid by the petitioner by 15th November, 2010. Any amount
deposited earlier 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 realize the entire amount in accordance with law.

Order Date :- 12.1.2010
IB