Allahabad High Court
U Toll Corporation Ltd. Through … vs State Of U.P.Through Prin. Secy. … on 22 January, 2010
Chief Justice's Court Case :- MISC. BENCH No. - 395 of 2010 Petitioner :- U Toll Corporation Ltd. Through Its M.D (Toll Tax ) Respondent :- State Of U.P.Through Prin. Secy. Public Works Deptt. And Ors Petitioner Counsel :- Sudeep Seth Respondent Counsel :- C.S.C Hon'ble Chandramauli Kumar Prasad,Chief Justice Hon'ble Yogendra Kumar Sangal,J.
As prayed by Mr. Sudeep Seth, counsel for the petitioner, put up
this petition on Monday, i.e. 25.01.2010, to enable him to file a
supplementary affidavit stating that the petitioner has been
prevented from collecting the toll.
(C.K. Prasad, C.J.)
(Y.K. Sangal, J.)
Order Date :- 22.1.2010
AHA