Allahabad High Court High Court

Anil Kumar Wadhera vs Presiding Officer, Debt Recovery … on 25 January, 2010

Allahabad High Court
Anil Kumar Wadhera vs Presiding Officer, Debt Recovery … on 25 January, 2010
Court No. - 21

Case :- WRIT - C No. - 70481 of 2009

Petitioner :- Anil Kumar Wadhera
Respondent :- Presiding Officer, Debt Recovery Tribunal & Ors.
Petitioner Counsel :- Pushkar Mehrotra,Ravi Kant
Respondent Counsel :- K.M. Asthana,Sanjeev Singh
On Correction application.
Hon'ble V.K. Shukla,J.

It has been mentioned in the application dated 22.1.2010 that in the
order dated 19.1.2010, auction amount has been mentioned as Rs. 70
Lacs, whereas auction amount in fact is Rs.75,55,000. Request has
been made that said correction be made in the order dated 19.1.2010.
Request to this extent is accepted. In the order dated 19.1.2010 in
place of Rs. 70 Lacs, Rs. 75,55,000/- be substituted.
This figure has been supplied by the parties and Debt Recovery
Tribunal shall be free to verify the said figures.

Further prayers has been made that in the last paragraph of
the order dated 19.1.2010 petitioner has been asked to deposit sum
of Rs. 35 Lack within 10 days from 19.1.2010, said period be further
extended. Request made is accepted and in place of 10 days from
19.1.2010 it should be read as within 15 days from 19.1.2010.

Correction application stands disposed of accordingly.
Order Date :- 25.1.2010
T.S.