Allahabad High Court
Smt. Pushpa Tyagi vs State Of U.P. & Others on 20 July, 2010
Court No. - 6 Case :- WRIT - C No. - 41785 of 2010 Petitioner :- Smt. Pushpa Tyagi Respondent :- State Of U.P. & Others Petitioner Counsel :- A.C. Srivastava Respondent Counsel :- C.S.C. Hon'ble Prakash Krishna,J.
Notices on behalf of all the respondents have been accepted by learned
Standing Counsel.
Three weeks’ time is granted to learned standing counsel to file counter
affidavit. Rejoinder affidavit, if any, may be filed within a period of two
weeks thereafter.
List thereafter.
Learned counsel for the petitioner submits that he has already deposited a sum
of Rs. 3,40,500/-.
On a further deposit of Rs. 1,25,000/- within a period of one month with
respondent No. 3, the recovery for the balance amount shall remain stayed.
In case of default, the interim order shall stand vacated automatically.
(Prakash Krishna, J)
Order Date :- 20.7.2010
MK/