Allahabad High Court High Court

Delhi Public School, Refinery … vs Union Of India & Others on 13 August, 2010

Allahabad High Court
Delhi Public School, Refinery … vs Union Of India & Others on 13 August, 2010
Court No. - 1

Case :- WRIT - C No. - 48295 of 2010

Petitioner :- Delhi Public School, Refinery Nagar, Mathura
Respondent :- Union Of India & Others
Petitioner Counsel :- Pankaj Naqvi,Rahul Chaturvedi
Respondent Counsel :- A.S.G.I.,D. Awasthi

Hon'ble Devendra Pratap Singh,J.

Sri S.K.Shukla, learned counsel has entered appearance on behalf of
respondent no.1, while Sri D.K.Pandey, learned counsel has entered
appearance on behalf of respondent nos.2 and 3.

He prays for and is granted three weeks’ time to file counter affidavit.
Rejoinder affidavit may be filed within two weeks thereafter.

It is contended that code number was allotted to the petitioner in
October 1993 whereafter deposits were made in that account, but yet
interest and damages are being charged including for the period
August 1986 till September 1994. It is also contended that in
pursuance of the circular only 10% interest could be charged.

Accordingly, the operation of the order dated 9th June 2010 shall
remain stayed till the next date.

List in the week commencing 13th of September 2010, showing the
names of Sri S.K.Shukla and Sri D.K.Pandey, as counsel for the
respondents.

Order Date :- 13.8.2010
PKG