Allahabad High Court High Court

Mahesh Pratap Singh S/O Ram Pratap … vs State Of U.P. Thru Collector, … on 2 February, 2010

Allahabad High Court
Mahesh Pratap Singh S/O Ram Pratap … vs State Of U.P. Thru Collector, … on 2 February, 2010
Court No. - 27

Case :- MISC. BENCH No. - 828 of 2010

Petitioner :- Mahesh Pratap Singh S/O Ram Pratap Singh
Respondent :- State Of U.P. Thru Collector, Barabanki & Ors.
Petitioner Counsel :- Sushil Kumar Singh
Respondent Counsel :- C.S.C.,Manoj Kumar Dwivedi

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

Heard learned counsel for the petitioner and the learned counsel for
respondent.

On account of default of electricity dues, the recovery proceedings have been
initiated against the petitioner. The petitioner is ready to pay the entire dues at
an early date.

Respondent’s counsel has no objection in case the petitioner deposit the entire
dues at en early date.

Accordingly, the writ petition is finally disposed of permitting the petitioner
to pay the entire dues in two equal quarterly instalments. The first instalment
shall fall due in the month of March 2010. However, in the event of default in
payment, as stipulated above, it shall be open for the respondent to proceed
with the recovery proceedings in accordance with law. Liberty is given to
petitioner to deposit the instalments, as aforesaid, to the respondent no.3.

Subject to above, the writ petition is disposed of finally.

Order Date :- 2.2.2010
psd