Court No. - 2 Case :- WRIT - C No. - 39983 of 2010 Petitioner :- Dr. Ruqnuddin Ansari Respondent :- State Of U.P. And Others Petitioner Counsel :- A.K.S. Bais Respondent Counsel :- C.S.C.,S.K. Maurya Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Heard learned counsel for the petitioner.
By this writ petition, the petitioner has prayed for quashing the notice dated
19.05.2010 and 16.12.2003.
Petitioner’s case in the writ petition is that he is a tenant of the shop belonging to
Nagar Panchayat, Shamsabad. The petitioner states that he has deposited certain
amount for construction of the shop and thereafter a notice was issued to the
petitioner in the year 2003 demanding a sum of Rs. 56,875/-. The petitioner
submits that another notice has been issued on 19.05.2010 asking the petitioner to
deposit the balalnce amount failing which the allotment was to be cancelled.
Further, the amount already paid by the petitioner has not been adjusted.
In view of the aforesaid, ends of justice would be served in giving liberty to the
petitioner to make an application before respondent no. 3 who may indicate the
details of the amount outstanding against the petitioner after adjusting the amount
already paid. After the petitioner receives the details of the outstanding amount, it
shall be open for the parties to proceed in accordance with law.
The writ petition is disposed of with the aforesaid observations.
Order Date :- 14.7.2010/Jaideep/-