Allahabad High Court High Court

Hari Mohan Dayal vs Vice Chairman Allahabad & Others on 7 January, 2010

Allahabad High Court
Hari Mohan Dayal vs Vice Chairman Allahabad & Others on 7 January, 2010
Court No. - 9

Case :- WRIT - C No. - 35070 of 2000

Petitioner :- Hari Mohan Dayal
Respondent :- Vice Chairman Allahabad & Others
Petitioner Counsel :- Tarun Verma
Respondent Counsel :- U.K. Uniyal,A.K. Pandey,Ram Raj Singh,S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Virendra Kumar Dixit,J.

Learned counsel for Allahabad Development Authority Sri Ashok Pandey
shall file a supplementary counter affidavit within one month giving in detail
as to when the house was made ready and on what date possession was
delivered to the petitioner; on what date final cost was worked out and when
the petitioner was issued notice to pay the final cost. It shall also be explained
in the affidavit that if the delay was on the part of Allahabad Development
Authority in calculating the final cost how the interest can be demanded from
the petitioner. It shall be explained in the affidavit that if any interest has
become due because of the fault of the Allahabad Development Authority
why it should not be recovered from the officers of the authority who were
responsible for the delay. Three weeks thereafter is allowed to the petitioner
to file rejoinder affidavit.

List after expiry of the aforesaid period.

Order Date :- 7.1.2010
PK