Allahabad High Court High Court

Smt. Bano vs State Of U.P. & Others on 18 January, 2010

Allahabad High Court
Smt. Bano vs State Of U.P. & Others on 18 January, 2010
Court No. - 3

Case :- WRIT - C No. - 18688 of 2002

Petitioner :- Smt. Bano
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.C. Mandhyan
Respondent Counsel :- C.S.C.,Atul Mehra,C.K. Pareikh

Hon'ble Amitava Lala,J.

Hon’ble Shri Kant Tripathi,J.

This writ petition has been filed by the petitioner to have an order for
quashing notices dated 30.8.2001, 7.12.2001 and 14.3.2002 issued by
the Varanasi Development Authority, Varanasi directing her to make
payment for taking possession of the premises in question. The
petitioner has not only obtained an interim order on 7.5.2002 to deposit
a sum of Rs. 2,22,000/- with 12% interest but also has obtained an order
on 7.2.2001 in the similar circumstances in the earlier writ petition
bearing no. 4331 of 2001. The matter is of the year 2002 and now it is
pending under the old cases. Yet the learned counsel for the petitioner
wants time to file rejoinder affidavit of the statement made by the
respondent no.4 in the counter affidavit. The petitioner is a defaulter.
No relaxation is required to be given to the petitioner. There was no
justification for filing writ petitions one after another and making
default in complying with the orders of this court. Therefore, the writ
petition is dismissed as cost of Rs. 1,020/-. Impugned order, if any,
stands vacated.

Order Date :- 18.1.2010
MTA