Allahabad High Court High Court

Intaphak Ali vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Intaphak Ali vs State Of U.P. & Others on 22 January, 2010
Court                        No.                        -                        36

Case      :-     WRIT         -     C        No.    -       2951     of      2010

Petitioner                  :-                     Intaphak                   Ali
Respondent          :-      State          Of         U.P.      &          Others
Petitioner             Counsel              :-            O.N.             Mishra
Respondent             Counsel            :-          C.S.C.,R.B.           Sahai

Hon'ble                    Prakash                                    Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard the learned counsel for the parties.

The learned counsel for the petitioner states that the petitioner wants to pay
the outstanding dues in easy instalments.

As jointly agreed by the learned counsel for the parties, the writ petition is
disposed of on the following terms:

The recovery proceedings against the petitioner shall be kept in abeyance
provided the petitioner pays the entire dues in four equal instalments. The first
instalment shall be paid by the petitioner by 15th of February 2010, the
second instalment shall be paid by 15th May 2010, the third instalment shall
be paid by 15th August 2010 and the last instalment shall be paid by the
petitioner by 15th November, 2010. Any amount deposited earlier by the
petitioner shall be adjusted.

It is made clear that in case of default in payment of any of the instalments as
aforesaid, this order shall stand automatically vacated and the respondents
will be at liberty to realize the entire amount in accordance with law.

Order Date :- 22.1.2010
IB