Allahabad High Court High Court

Santosh Kumar Pandey vs U.P. State Food & Essential … on 6 July, 2010

Allahabad High Court
Santosh Kumar Pandey vs U.P. State Food & Essential … on 6 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 6308 of 2010

Petitioner :- Santosh Kumar Pandey
Respondent :- U.P. State Food & Essential Commodities Corp. Ltd.,&
Others
Petitioner Counsel :- Y.S. Lohit
Respondent Counsel :- C.S.C.,Shree Prakash Singh

Hon'ble Devi Prasad Singh,J.

Hon’ble Dr. Satish Chandra,J.

The solitary question raised in the present case is that dues with regard
to service matter cannot be recovered from the person as arrears of
land revenue. Learned Additional Chief Standing Counsel will obtain
instruction with regard to competence of respondents to recover the
dues as arrears of land revenue.

It will be open for the respondents to file counter-affidavit and the
petitioner will be heard finally on the next date of hearing.

List on 21st July, 2010.

Order Date :- 6.7.2010
VB/-