Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amit Seth Thru. His Special Power ... vs State Of U.P. Thru. Prin. Secy. ...
2022 Latest Caselaw 3945 ALL

Citation : 2022 Latest Caselaw 3945 ALL
Judgement Date : 24 May, 2022

Allahabad High Court
Amit Seth Thru. His Special Power ... vs State Of U.P. Thru. Prin. Secy. ... on 24 May, 2022
Bench: Devendra Kumar Upadhyaya, Subhash Vidyarthi



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 2
 

 
Case :- WRIT - C No. - 3047 of 2022
 

 
Petitioner :- Amit Seth Thru. His Special Power Of Attorney Holder Lavkush Sharma
 
Respondent :- State Of U.P. Thru. Prin. Secy. Deptt. Of Housing And Urban Planning Civil Secrt. Lko. And Others
 
Counsel for Petitioner :- Rohit Jaiswal,Mandeep Singh,Mohit Gupta
 
Counsel for Respondent :- C.S.C.,Shobhit Mohan Shukla
 

 
Hon'ble Devendra Kumar Upadhyaya,J.

Hon'ble Subhash Vidyarthi,J.

Heard learned counsel for the petitioner, learned State counsel and Sri Shobhit Mohan Shukla, learned counsel for Real Estate Regulatory Authority.

By means of this petition, prayer has been made to issue appropriate direction to the District Magistrate concerned for executing the recovery certificate dated 07.08.2021 issued by the Secretary, Real Estate Regulatory Authority for realizing the amount in terms of the judgment and order dated 07.12.2020 passed by the Real Estate Regulatory Authority. Further prayer is to issue a direction to respondent No.2 to complete the proceeding against respondent No.5 in terms of Section 63 of Real Estate (Regulation & Development) Act, 2016.

In paragraph-7 of the writ petition, it has been stated by learned counsel for the petitioner that no appeal against the order dated 07.12.2020 has been preferred.

Accordingly, having regard to the aforesaid facts, this petition is finally disposed of with a direction to District Magistrate concerned to execute the recovery certificate dated 07.08.2021 and recover the amount thereof expeditiously as far as possible within a period of four months from the date a certified copy of this order is produced before him.

Respondent No.2 is also directed to proceed with the application said to have been preferred by the petitioner under Section 63 of Real Estate (Regulation & Development Act, 2016 and decide the same as expeditiously as possible after due notice etc. to respondent No.5.

Order Date :- 24.5.2022

akhilesh/

 

 

 
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