Allahabad High Court High Court

Sellers Safety Control Pvt. Ltd. … vs Employees Vlp.F.Organization … on 28 January, 2010

Allahabad High Court
Sellers Safety Control Pvt. Ltd. … vs Employees Vlp.F.Organization … on 28 January, 2010
Court No. - 27

Case :- MISC. BENCH No. - 3804 of 2002

Petitioner :- Sellers Safety Control Pvt. Ltd. And Another
Respondent :- Employees Vlp.F.Organization Kanpur And Others 4
Petitioner Counsel :- P.Chandra
Respondent Counsel :- C.S.C.,Rakesh Sharma

Hon'ble Devi Prasad Singh,J.

Hon’ble Devendra Kumar Arora,J.

In pursuance to order passed by this Court, Shri A.K. Sahu the then Recovery
Officer is present in person.

An affidavit has been filed by Shri A.K.Sahu, which indicates that the
warrant of arrest was issued against the petitioner in pursuance to notice dated
30.3.2001. It has been further stated in the affidavit that the petitioner himself
appeared before the recovery officer and sought time for payment of dues.
Prima facie, there appears to be concealment of fact on the part of the
petitioner.

Put up on Monday i.e. 1.2.2010. The respondents shall produce the record
with regard to present controversy. Since, prima facie, it appears that
petitioner had concealed the fact and in consequence thereof respondent no. 5
was summoned by this Court from Leh which incurred more than Rs. 20,000/-
as traveling expanses, the petitioner is directed to deposit an amount of Rs.
20,000/- in this Court by Monday.

Put up on 1.2.2010. Personal appearance of the officers present in Court is
exempted till further order of this Court.

Order Date :- 28.1.2010
Madhu