Allahabad High Court High Court

M/S Nandi Steels Thru’ Prop. … vs U.P. Power Corporation Ltd. & … on 20 July, 2010

Allahabad High Court
M/S Nandi Steels Thru’ Prop. … vs U.P. Power Corporation Ltd. & … on 20 July, 2010
Court No. - 36

Case :- WRIT - C No. - 33359 of 2010

Petitioner :- M/S Nandi Steels Thru' Prop. Pankaj Gupta
Respondent :- U.P. Power Corporation Ltd. & Others
Petitioner Counsel :- Arvind Srivastava,Pushkar Srivastava
Respondent Counsel :- Rajesh Tripathi

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Learned counsel for the petitioner pointed out that the
factory has been closed in the year 2001 and thereafter an
amount of Rs. 2,80,294/- was paid to the Corporation on
29.9.2005.

In these circumstances, the amount demanded appears to
be incorrect.

Learned counsel for the Power Corporation prays for and is
allowed three weeks’ time to file counter affidavit. Rejoinder
affidavit, if any, may be filed within a week thereafter.

List in the week commencing 16th August, 2010.

In the meantime, the petitioner is directed to deposit Rs. 1
lac with Power Corporation within a period of 3 weeks from
today. If the amount is so deposited then the recovery of the
remaining amount shall remain stayed.

However, if the amount is not deposited as ordered, the
interim protection shall cease.

Order Date :- 20.7.2010
Prabhat