Allahabad High Court
Smt. Geeta Agarwal vs State Of U.P. & Others on 5 July, 2010
Court No. - 33 Case :- WRIT - C No. - 37650 of 2010 Petitioner :- Smt. Geeta Agarwal Respondent :- State Of U.P. & Others Petitioner Counsel :- H.M.B. Sinha,Archna Singh Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
Heard learned counsel for the parties.
The order dated 2.7.2010 is corrected and modified by providing that the
disputed amount of Stamp Duty, already deposited by the petitioner, shall be
invested in a fixed deposit with a Nationalized Bank during the pendency of
the writ petition initially for a period of one year subject to removal if
necessary.
The application for correction is disposed of as above.
Order Date :- 5.7.2010
piyush