Allahabad High Court
Vodafone Essar Digilink … vs State Of U.P. Thru Secy. Urban … on 27 January, 2010
Court No. - 1 Case :- MISC. BENCH No. - 652 of 2010 Petitioner :- Vodafone Essar Digilink Limited,New Delhi Thru Deepak Gupta Respondent :- State Of U.P. Thru Secy. Urban Development & Ors. Petitioner Counsel :- Sanjeev Singh,Ashish Mishra Respondent Counsel :- C.S.C.,Surendra Singh Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Notice on behalf of respondent No. 1, has been accepted by the learned Chief
Standing Counsel and on behalf of respondents no. 2 and 3, notice has been
accepted by Sri Surendra Singh.
Issue notice to the respondent nos. 4 and 5.
Learned respondents’ counsel pray for and are granted two weeks’ time to file
counter affidavit.
List in the next month.
Till then, the operation of the order dated 31.3.2009, issued by the Executive
Officer, Nagar Palika Parishad,Rudauli, Faizabad, granting theka to the
opposite party no. 4, for realization of advertisement tax and the bill dated
1.5.2009, are hereby stayed.
Order Date :- 27.1.2010
Arjun