Allahabad High Court High Court

Mahendra Singh vs State Of U.P. & Others on 6 August, 2010

Allahabad High Court
Mahendra Singh vs State Of U.P. & Others on 6 August, 2010
Court No. - 9

Case :- WRIT - C No. - 46322 of 2010

Petitioner :- Mahendra Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- B. N. Pathak
Respondent Counsel :- C. S. C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Mrs. Jayashree Tiwari,J.

We have heard learned counsel for the petitioner, learned standing counsel
appearing for the respondents no.1 to 4 .

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 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
instalments. The first instalment shall be paid by the petitioner by 15th
September 2010, the second instalment shall be paid by 15th December 2010,
the third instalment shall be paid by 15th March 2011 and the last instalment
shall be paid by the petitioner by 15th June, 2011. 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 :- 6.8.2010
vs