Allahabad High Court High Court

Smt. Seema Dwivedi vs State Of U.P. And Others on 27 January, 2010

Allahabad High Court
Smt. Seema Dwivedi vs State Of U.P. And Others on 27 January, 2010
Court No. - 36

Case :- WRIT - C No. - 3660 of 2010

Petitioner :- Smt. Seema Dwivedi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Pradeep Upadhyay,Tribhuvan Narayan Upadhya
Respondent Counsel :- C.S.C.,Amit Dubey,Q.H. Siddiqui,S.K. Gupta

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

It was not disputed by Sri Q.H. Siddiqui, advocate appearing on behalf of
respondent nos. 2, 3 and 4 that the validity of open area charges is already
engaging attention of this Court in several writ petitions.

Connect with writ petition no. 65770 of 2009.

Till further orders, the petitioner is not required to deposit a sum of Rs.
46,709/- towards open area penalty as per demand notice dated 19-12-2009.
By way of clarification it is added that if the petitioner deposits the remaining
amount with Allahabad Development Authority, the Allahabad Development
Authority shall sanction the map of the petitioner and will pass suitable order
which shall be subject to final decision of the present writ petition.

Order Date :- 27.1.2010
ALS