Allahabad High Court High Court

Mohd. Hashim vs State Of U.P. And Another on 19 January, 2010

Allahabad High Court
Mohd. Hashim vs State Of U.P. And Another on 19 January, 2010
Court                        No.                        -                       54

Case    :-    APPLICATION           U/S    482    No.       -   1331   of   2010

Petitioner                  :-                   Mohd.                  Hashim
Respondent          :-      State         Of      U.P.       And        Another
Petitioner         Counsel          :-         Ashish        Kr.        Dwivedi
Respondent             Counsel              :-         Govt.           Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to direct the court below to
stay the recovery warrant dated 18.8.2009 issued by the Principal Judge,
Family Court in case no. 232 of 2004.

From the perusal of the record it appears that in the present case
proceedings of recovery have been initiated, in pursuance of such
proceedings order dated 18.8.2009 has been passed. The order dated
18.8.2009 is not suffering from any illegality or irregularity, therefore the
prayer for quashing the same is refused.

However, it is directed that in case the applicant moves an application
before the court concerned in respect of the adjustment of the money,
which has already been paid, the same shall be heard and disposed of in
accordance with the provisions of law.

With the above direction this application is finally disposed of.
Order Date :- 19.1.2010
N.A.