Court No. - 21 Case :- WRIT - C No. - 71389 of 2009 Petitioner :- Benai Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- B.P. Verma Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
Earlier petitioner had filed writ petition before this court and this court on
18.10.2009 passed order mentioning therein that amount which was due had
to be deposited .
Admitted position is that term and condition of the order dated 18.10.2009 has
not been complied with, thereafter, present writ petition has been filed with
the prayer to direct the respondent-Bank to permit the petitioner to deposit the
outstanding dues in easy instalment.
Once in earlier writ petition, time framed for has been provided for depositing
the instalment, then such relief cannot be accorded in the present writ petition,
as such second writ petition is not maintainable.
Consequently, present writ petition is dismissed as not maintainable.
Order Date :- 4.1.2010
T.S.