Allahabad High Court High Court

Darshan Singh vs State Of U.P. Thru’ Finance … on 16 June, 2010

Allahabad High Court
Darshan Singh vs State Of U.P. Thru’ Finance … on 16 June, 2010
Court No. - 21

Case :- WRIT - C No. - 34778 of 2010

Petitioner :- Darshan Singh
Respondent :- State Of U.P. Thru' Finance Secretary U.P. & Others
Petitioner Counsel :- Ravi Prakash Srivastava,N. Mishra
Respondent Counsel :- C.S.C.

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioner and learned standing counsel.

This petition has been filed challenging the recovery proceedings initiated
against the petitioner for recovery of the dues. Learned counsel for the
petitioner states that the petitioner is ready to pay the dues in easy
installments.

After considering the submission and perusing the records, the writ petition is
disposed of with direction that the recovery proceedings against the petitioner
in pursuance of citation dated 26.4.2010 issued by respondent no. 4
(Anenxure 1 to the writ petition) shall be kept in abeyance in case the
petitioner deposits the amount raised in the citation in ten equal three monthly
installments. The first installment shall be paid by the petitioner within a
period of three months. Rest of installment shall be paid after an interval of
three months each. Any amount earlier deposited by the petitioner shall be
adjusted. There shall be no collection charges from the petitioner.

It is made clear that in case of default in payment of any of the installments 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 :- 16.6.2010
Pratima