Allahabad High Court
O.N. Tomar vs State Of U.P. & Others on 12 August, 2010
Court No. - 33 Case :- WRIT - C No. - 48050 of 2010 Petitioner :- O.N. Tomar Respondent :- State Of U.P. & Others Petitioner Counsel :- Aditya Prasad Mishra Respondent Counsel :- C.S.C. Hon'ble Bharati Sapru,J.
Learned standing counsel may file counter affidavit within a
month. List this matter on 15.9.2010.
Subject to the payment of 50% of the disputed amount within
three weeks from today, the impugned demand shall remain
stayed till 15.9.2010. The penalty is stayed completely.
Any amount already deposited shall be adjusted against
50% of the amount.
In case the petitioner fails to deposit the amount within the
period as indicated above, this stay order shall stand
automatically vacated.
Order Date :- 12.8.2010
rk