Allahabad High Court High Court

Indraprastha Engineering … vs State Of U.P. & Ors. on 28 July, 2010

Allahabad High Court
Indraprastha Engineering … vs State Of U.P. & Ors. on 28 July, 2010
Court No. - 37

Case :- WRIT TAX No. - 1040 of 2010

Petitioner :- Indraprastha Engineering College,, Ghaziabad
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Anoop Trivedi
Respondent Counsel :- C.S.C.,N.N. Mishra

Hon'ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

Though there is an alternative remedy against the impugned order
by way of appeal but we are entertaining the writ petition on
ground nos. 9, 10 and 11, which have been raised in the petition,
which are pure legal issues.

Sri N.N. Mishra, learned counsel for the respondents prays for and
is granted four weeks time to file counter affidavit. Rejoinder
affidavit may be filed within two weeks thereafter.

List thereafter.

The petitioner is directed to deposit the entire balance amount
under the impugned order within a period of one month. Any
amount already deposited towards house tax and sewer tax for the
year under consideration shall be given adjustment. The deposit
shall be subject to the result of the writ petition and in case if the
writ petition is allowed the petitioner is entitled for the interest at
the rate of 10%.

Order Date :- 28.7.2010
OP