Allahabad High Court High Court

Anand Rathi Securities Ltd. (Pre. … vs State Of U.P. And Others on 11 January, 2010

Allahabad High Court
Anand Rathi Securities Ltd. (Pre. … vs State Of U.P. And Others on 11 January, 2010
Court No. - 30

Case :- WRIT - C No. - 790 of 2010

Petitioner :- Anand Rathi Securities Ltd. (Pre. Known Anand Rathi Fin.Ser)
Respondent :- State Of U.P. And Others
Petitioner Counsel :- H.M.B. Sinha
Respondent Counsel :- C.S.C.

Hon'ble Abhinava Upadhya,J.

Learned Standing Counsel prays for and is allowed a month’s time
to file the counter affidavit. The petitioner shall have one month
thereafter to file the rejoinder affidavit.

List this case after expiry of the aforesaid period.

It is submitted by the petitioner that he has already secured the
entire amount demanded before the authority. The application for
interim order at this stage is rejected.

Order Date :- 11.1.2010
pks