Allahabad High Court High Court

Mrs. Sheela Mishra vs State Of U.P. & Others on 1 February, 2010

Allahabad High Court
Mrs. Sheela Mishra vs State Of U.P. & Others on 1 February, 2010
Court No. - 36

Case :- WRIT - C No. - 4648 of 2010

Petitioner :- Mrs. Sheela Mishra
Respondent :- State Of U.P. & Others
Petitioner Counsel :- B.P. Tripathi
Respondent Counsel :- C.S.C.,Q.H. Siddiqui

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Connect with writ petition No.12341 of 2006.
Two weeks time is granted to the respondents to file counter affidavit.
Petitioner will have one week thereafter to file rejoinder affidavit.
List thereafter.

We have been informed that various writ petitions challenging the levy of
open area penalty is pending consideration before this Court.
By way of an interim measure, it is provided that if the petitioner deposits the
other dues except the open area penalty amounting to Rs.58,482/-, the map of
the petitioner shall be sanctioned. The liability to pay the open area penalty
shall be subject to the final outcome of the writ petition.

Order Date :- 1.2.2010
NS