Allahabad High Court High Court

Smt. Raisi Begum vs State Of U.P. And Others on 17 June, 2010

Allahabad High Court
Smt. Raisi Begum vs State Of U.P. And Others on 17 June, 2010
Court No. - 40

Case :- WRIT - C No. - 35334 of 2010

Petitioner :- Smt. Raisi Begum
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ms. Sufia Saba,Abdul Majeed,S. Saifullah
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari, J.

Heard learned counsel for the petitioner and learned Standing
Counsel for respondents, who prays for and is allowed six weeks’
time to file counter affidavit. The petitioner will have three weeks
thereafter to file rejoinder affidavit.

List for admission after expiry of the aforesaid period.

It is contended that petitioner has already deposited 1/3 of the
amount levied as stamp duty and penalty before filing the appeal
under Section 56 of the Indian Stamp Act.

Considering the facts and circumstances, it is hereby provided that
recovery proceedings for realization of any further amount in
pursuance to the order impugned in the writ petition shall remain
stayed.

Order Date :- 17.6.2010
Dcs