Allahabad High Court High Court

Devi Prasad Singh vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Devi Prasad Singh vs State Of U.P. & Others on 25 January, 2010
Court No. - 32

Case :- WRIT - C No. - 69349 of 2009

Petitioner :- Devi Prasad Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- D.P. Singh
Respondent Counsel :- C.S.C.,C.S. Singh

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

The petitioner has applied for one time settlement scheme before the Assistant
Housing Commissioner, Uttar Pradesh Awas Vikash Parishad, Allahabad on
1st September, 2007, a copy of which has been filed as annexure no.3 to the
writ petition. It has been submitted that the said application has not yet been
decided and in the meantime recovery proceedings have been initiated.

Heard the petitioner, who has appeared in person, learned Standing Counsel,
who represents respondent nos. 1 to 3 and Sri C.S. Singh who represents
respondent nos.4 and 5.

Taking into consideration the entire facts and circumstances of the case, the
writ petition is disposed of with the direction to the respondent no.5 to pass
appropriate orders in accordance with law on the petitioner’s aforesaid
application dated 1st September, 2007 within period of thirty days from the
date a certified copy of this order along with a copy of the said application is
filed before the said authority.

For a period of six weeks the recovery proceedings for Rs.1,57,000/- and odd
shall remain stayed and shall abide by the order which may be passed by the
respondent no.5.

Order Date :- 25.1.2010
mt