Court No. - 36 Case :- WRIT - C No. - 31148 of 2009 Petitioner :- Uplabdhi Sahakari Awas Samiti Ltd. Thru' Secy. Respondent :- State Of U.P. & Others Petitioner Counsel :- U.K. Saxena,Vikas Srivastava Respondent Counsel :- C.S.C.,Ajeet Singh Hon'ble Prakash Krishna,J.
Hon’ble Yogesh Chandra Gupta,J.
Challenging the demand notice dated 12-6-2009, the present petition has been
filed. By the said notice, U.P. Awas Evam Vikas Parishad has asked the
petitioner to pay a sum of Rs. 9,51,67,196-00 towards lease rent and Rs.
59,92,493-00 towards interest.
The contention of the learned counsel for the petitioner is that as a matter of
fact the petitioner has paid the entire amount due to U.P. Awas Evam Vikas
Parishad under revival scheme and as a matter of fact nothing is due from the
petitioner.
In our considered view, instead of keeping the matter pending here, it would
be appropriate if the petitioner is directed to file a comprehensive reply to the
said notice before the authority concerned annexing all the relevant records
within a period of 15 days. The authority concerned shall take appropriate
decision preferably within a period of one month from the date of receipt of
the said representation.
We accordingly dispose of the present writ petition with the aforesaid
direction to the parties.
Order Date :- 8.1.2010
ALS