Allahabad High Court High Court

Anil Kumar Singh vs State Of U.P. Thru. Secr. … on 2 April, 2010

Allahabad High Court
Anil Kumar Singh vs State Of U.P. Thru. Secr. … on 2 April, 2010
Court No. - 36

Case :- WRIT - C No. - 16308 of 2010

Petitioner :- Anil Kumar Singh
Respondent :- State Of U.P. Thru. Secr. Financial Corpn. & Ors.
Petitioner Counsel :- Ram Kumar Verma
Respondent Counsel :- C.S.C.,A.A. Khan

Hon'ble Sheo Kumar Singh,J.

Hon’ble Yogesh Chandra Gupta,J.

Submission is that with regard to prospective buyer in respect to loan given to
the borrower, the corporation under Section 29 of the SFC’S Act issued a
letter dated 13.4.2004 to the petitioner by which petitioner was offered and
asked to pay an amount of Rs.8,65,000/- for transfer of assets.
Petitioner claims that he had already deposited Rs.1,00,000/- and since
thereafter due to hardship, he could not deposit the remaining amount.
Now after about seven years, petitioner has came up to this Court for direction
to the respondent to settle the property in favour of petitioner but at the same
time, petitioner submits that property has been given by the respondent to
someone else.

After such a long, this Court finds that there is complete lack of bonafidy of
the petitioner. This Court need not to interfere in such litigation exercising it’s
power.

The claim of the petitioner appears to be dead and cannot be revived and
revival by indulgence is not permitted.

Order Date :- 2.4.2010
Gaurav