Allahabad High Court
Anil Kumar And Others vs Sri Shailesh Kumar Singh And … on 20 July, 2010
Court No. - 3 Case :- CONTEMPT No. - 1510 of 2010 Petitioner :- Anil Kumar And Others Respondent :- Sri Shailesh Kumar Singh And Another Petitioner Counsel :- Amit Bose Hon'ble Shri Narayan Shukla,J.
Issue notices to opposite parties to show cause why they have disobeyed the
order dated 30th of March, 2010, passed in writ petition No.2394 (MB) of
2010, whereby the court has provided that subject to payment of tax given in
the impugned Notification, the petitioner’s hoardings shall not be removed till
the next date of listing.
The learned counsel for the petitioners submits that despite payment of tax till
the month of May, 2010 they have issued notices for removal of hoardings.
Order Date :- 20.7.2010
Banswar