Allahabad High Court High Court

M/S Leisure City Buildwell (Pvt) … vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
M/S Leisure City Buildwell (Pvt) … vs State Of U.P. And Others on 5 January, 2010
Court No. - 30

Case :- WRIT - C No. - 49536 of 2009

Petitioner :- M/S Leisure City Buildwell (Pvt) Ltd.
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shyam Shanker Mishra
Respondent Counsel :- C.S.C.

Hon'ble Abhinava Upadhya,J.

Learned counsel appearing for the petitioner states
that he has received the counter affidavit on
24.12.2009. He prays for and is allowed two weeks
time to file rejoinder affidavit.
It appears that since the petitioner had deposited the
entire amount, no interim order was passed as is
clear from the order dated 26.10.2009. However,
vide order dated 27.11.2009 it has been mentioned
that the interim order granted earlier will continue
till 5th January, 2005. Apparently, this is a mistake.
Since earlier no interim order was granted, there is
no question of extending the same.
List this case after two weeks.

Order Date :- 5.1.2010
VS.