Allahabad High Court High Court

Sonu @ Pradeep Kesarwani vs State Of U.P. & Ors. on 29 July, 2010

Allahabad High Court
Sonu @ Pradeep Kesarwani vs State Of U.P. & Ors. on 29 July, 2010
Court No. - 33

Case :- WRIT - C No. - 35087 of 2010

Petitioner :- Sonu @ Pradeep Kesarwani
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- D.K. Pandey
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

By the order dated 22.10.2009 deficiency in stamp duty was determined and
penalty imposed. On the basis of the said order sale proclamation dated
18.3.2010 has been issued.

The contention of learned counsel for the petitioner is that the petitioner has
deposited the entire amount under the impugned order as detailed in
paragraph 13 of the writ petition but even then the authorities are proceeding
to realise the aforesaid amount.

Learned Standing Counsel may obtain instructions and file counter affidavit
indicating as to whether the petitioner has actually deposited the amount
under the impugned order dated 22.10.2009 or not. He may do so within a
week.

List after a week.

Until further orders of this Court, stay order granted on16.6.2010 shall
continue to operate.

Order Date :- 29.7.2010
BK