Allahabad High Court High Court

Santosh Kumar Singh vs Union Of India Thru’ Its Secy. & … on 19 July, 2010

Allahabad High Court
Santosh Kumar Singh vs Union Of India Thru’ Its Secy. & … on 19 July, 2010
Court No. - 2

Case :- WRIT - C No. - 40399 of 2010

Petitioner :- Santosh Kumar Singh
Respondent :- Union Of India Thru' Its Secy. & Ors.
Petitioner Counsel :- R.S. Chauhan
Respondent Counsel :- A.G.S.I.,Tarun Verma

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Supplementary affidavit filed today is taken on record.

Sri Tarun Verma appearing for respondent nos. 2 and 3 prays for
and is allowed two weeks time to file counter affidavit. Rejoinder
affidavit may be filed within a week.

Learned counsel for the petitioner contends that the petitioner in
the application form for showing his financial capacity of Rs. 10
lakhs has annexed TDR of Rs. 10,05,000/- apart from other
statements. He submits that the reason for rejection given in the
impugned order is that the petitioner’s account which was shown,
the balance was only Rs. 1,833/- whereas in the document which
was submitted, an amount of Rs. 7,48,813/- was mentioned.

Learned counsel for the petitioner submits that the amount as
mentioned in the Current account in the Allahabad Bank was not
relied for assessing the financial capacity of the petitioner as per
the brochure and he having already given the FDR of Rs.
10,05,000/-, an affidavit and other documents, the cancellation of
the application of the petitioner who was number one in the panel
is unreasonable.

Let counter and rejoinder affidavits be filed within the time
allowed.

In the meanwhile, letter of intent of the KSK Dealership in
question shall not be issued.

Order Date :- 19.7.2010
Jaideep/-