Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dev Mani Shukla vs District Magistarte Distt. ...
2012 Latest Caselaw 2406 ALL

Citation : 2012 Latest Caselaw 2406 ALL
Judgement Date : 31 May, 2012

Allahabad High Court
Dev Mani Shukla vs District Magistarte Distt. ... on 31 May, 2012
Bench: Rajiv Sharma, Vinay Kumar Mathur



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 24
 
Case :- MISC. BENCH No. - 4409 of 2012
 
Petitioner :- Dev Mani Shukla
 
Respondent :- District Magistarte Distt. C.S.M.Nagar And Ors.
 
Petitioner Counsel :- P.N.Mishra
 
Respondent Counsel :- C.S.C.,D.K.Pathak
 

 
Hon'ble Rajiv Sharma,J.

Hon'ble Vinay Kumar Mathur,J.

Heard learned counsel for the petitioner and learned Standing Counsel and Sri D.K. Pathak, learned Counsel for the opposite party No.5.

With the consent of learned counsel for the parties, the writ petition is being disposed of at the admission stage itself.

By means of the instant writ petition, the petitioner prays for quashing  the impugned recovery citation dated 2.5.2012 by the opposite party  No.4 contained as Annexure No.1 to the writ petition.

Learned Counsel for the petitioner submits that the petitioner had taken a loan  for opening the mini rice mill from the opposite party No.5 in the year 2009 and paid certain amount to the opposite party no.5 but on account of financial crisis, the petitioner failed to pay the remaining amount within the stipulated time to the Bank and as such, the revenue authorities have proceeded to initiate recovery proceedings to recover the amount.

Learned counsel for the petitioner submits that the petitioner is ready to pay the outstanding amount in easy installments, to which learned counsel for the opposite parties has no objection.

Keeping in view the commitment of the petitioner, it is provided that in case the petitioner deposits 25% of the outstanding amount within a period of one month from today, the recovery proceedings shall remain in abeyance and no coercive method shall be adopted against the petitioner. It is further provided that the petitioner will deposit the remaining balance of the outstanding dues in twelve equal quarterly installments. The first installment will fall due in August, 2012. The last installment will also carry the interest amount. The installments shall be paid by 5th to 15th of the calendar month. In case of default of the above conditions, the benefit of this order will not be extended to the petitioner and the opposite parties shall be entitled to recover the entire outstanding loan amount in one lump sum.

With these observations and directions, the writ petition is finally disposed of.

Order Date :- 31.5.2012

Ajit/-

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter