Court No. - 36 Case :- WRIT - C No. - 44701 of 2010 Petitioner :- Kalicharan Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajendra Ku. Srivastava Respondent Counsel :- C.S.C.,Rajesh Tripathi Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Heard learned counsel for the petitioner, learned counsel who appears
for the Corporation and learned Standing Counsel.
Challenge in this petition is recovery proceeding by which a particular
amount is sought to be recovered from the petitioner.
Counsel for the petitioner has made statement at the bar that this is
the first writ petition against the recovery proceeding and this fact has
also been stated in the writ petition.
Submission is that if reasonable time is allowed to pay the amount
sought to be recovered, petitioner may be able to pay the same and
irreparable injury on account of arrest and auction of property may be
avoided.
To the aforesaid, learned counsel appearing for Corporation submits
that intention of the respondent Corporation has been never to cause
any irreparable injury to the loanee rather the loan amount was
advanced with the purpose to improve the petitioner’s future prospects
and thus if for justifiable reason the amount in terms of the agreement
has not been paid and now petitioner has bonafide intention to pay the
amount within a reasonable time then if that liberty is given, it will serve
the interest of both sides i.e. petitioner may be saved from the riggers
of coercive process i.e. arrest, auction of the properties and at the
same time respondent Corporation will get its full amount with interest.
Thus for grant of reasonable time, if that is to advance justice,
respondents may not have any objection.
In view of aforesaid, this Court feels in the ends of justice that amount
sought to be recovered be permitted to be deposited.
Accordingly, this petition is disposed of with the following directions :
i) Petitioner is to deposit an amount of Rs. 50,000/- directly in the
concerned Corporation within a period of one month from today to
show bonafide on his part.
ii) If petitioner deposits the above amount within the time so allowed
then he is permitted to deposit the remaining amount directly in
concerned corporation in three equal quarterly instalments. In
calculating the arrears the amount (if any) already paid will be
adjusted.
iii) The first instalment may be deposited by 31st October, 2010,
second instalment by 31st January, 2011 and third by 30th April, 2011.
These deposits may be made before the Corporation. In case
instalments are deposited in the Corporation then 50% of the recovery
charges will be recovered.
iv) During period of deposit the recovery proceedings will be kept in
abeyance. In case petitioner defaults in depositing any of the
instalments within the above stipulated time, it will be open to the
respondents to start recovery proceedings again by taking coercive
process at once.
v) Petitioner may file an application for supply of statement of account
along with duly stamped self addressed envelope. In case any such
application is filed, the Corporation will give the same to the petitioner
after deposit of first instalment within fifteen days.
vi) This order will not affect any auction if it has already taken place. In
that event the petitioner may take appropriate legal proceedings to set
aside the auction under U.P.Z.A. & L.R. Act and Rules ,1952 or file a
suit in accordance with law.
vii) It is clarified that this order will not be operative and will not come
in way of recovery process in any manner, if any other writ petition has
been filed before this Court against the recovery proceeding for the
loan amount.
viii) If any fact given from the side of the petitioner is found to be
incorrect by the Corporation authorities, it will be open for them to
move an application for modification/recall of the order.
With the aforesaid writ petition stands disposed of.
Order Date :- 2.8.2010
Sachdeva