Allahabad High Court
Rakesh Kumar Agrawal vs Dakshinanchal Vidyut Vitran … on 19 January, 2010
Court No. - 36 Case :- WRIT - C No. - 38137 of 2009 Petitioner :- Rakesh Kumar Agrawal Respondent :- Dakshinanchal Vidyut Vitran Nigam Ltd. And Others Petitioner Counsel :- M.K. Gupta Respondent Counsel :- C.S.C.,Rajesh Tripathi Hon'ble Prakash Krishna,J.
Hon’ble Yogesh Chandra Gupta,J.
Pleadings are complete.
The writ petition stands admitted.
Learned counsel for the petitioner informs the Court that substantial amount
( Rs. 1,22,000/-) has been deposited out of Rs. 1,48,802/-.
In this view of the matter, the recovery for the balance amount shall remain
stayed till further orders.
Order Date :- 19.1.2010
ALS