Allahabad High Court
Brijesh Chandra Awasthi vs State Of U.P. And Others on 12 January, 2010
Court No. - 33 Case :- WRIT - C No. - 1296 of 2010 Petitioner :- Brijesh Chandra Awasthi Respondent :- State Of U.P. And Others Petitioner Counsel :- Jyotish Awasthi Respondent Counsel :- C.S.C. Hon'ble Bharati Sapru, J.
Learned standing counsel may file a counter
affidavit within a month.
List on 15.2.2010.
Subject to the payment of 50% of the disputed
amount within three weeks from today, the
impugned demand shall remain stayed till
15,2.2010. 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 :- 12.1.2010
AKJ