Allahabad High Court High Court

M/S Northern Construction Comp. … vs State Of U.P.Throgh Secy. … on 9 July, 2010

Allahabad High Court
M/S Northern Construction Comp. … vs State Of U.P.Throgh Secy. … on 9 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 6381 of 2010

Petitioner :- M/S Northern Construction Comp. Through Its Prop. And Ors.
Respondent :- State Of U.P.Throgh Secy. Institutional Finance Govt.Of U.P.
Petitioner Counsel :- V.S. Trivedi,Sanjay Shukla
Respondent Counsel :- C.S.C.,Shashi Prakash Singh

Hon'ble Devi Prasad Singh,J.

Hon’ble Dr. Satish Chandra,J.

Heard learned counsel for the parties.

There is a full agreement at bar that the matter stands squarely covered by the
judgment of this Court delivered in Tajveer Singh and others versus State of
U.P. and others, 1997(2)AWC 1029.

Taking into consideration the facts and circumstances as brought on record,
the opposite parties are directed to give effect to the judgment of this Court in
the case of Tejveer Singh and others (supra). It is further provided that the
petitioners will not be required to pay stamp duty except in accordance with
Art. 57 of the Schedule 1-B.

Subject to above, the writ petition is finally disposed of. No order as to costs.

Order Date :- 9.7.2010
kkb/