Allahabad High Court High Court

Zagimun Nisha vs Collector/D.M.,Bahraich & 2 Ors. on 9 July, 2010

Allahabad High Court
Zagimun Nisha vs Collector/D.M.,Bahraich & 2 Ors. on 9 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 2064 of 2005

Petitioner :- Zagimun Nisha
Respondent :- Collector/D.M.,Bahraich & 2 Ors.
Petitioner Counsel :- R.A. Khan
Respondent Counsel :- C.S.C.,Illigible

Hon'ble Devi Prasad Singh,J.

Hon’ble Dr. Satish Chandra,J.

List revised. None appears for the petitioner.

Heard learned standing counsel and perused records.

Present writ petition has been preferred under Article 226 of the Constitution
of India against the impugned recovery citation disputing the amount under
recovery citation. The controversy involves disputed question of fact.

Accordingly, liberty is given to the petitioner to represent his cause before the
opposite party No.3 who consider and decide petitioner’s representation in
accordance with law by passing a speaking and reasoned order expeditiously.

The writ petition is finally disposed of.

Order Date :- 9.7.2010
Rajneesh)