Allahabad High Court High Court

Anil Kumar Verma vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Anil Kumar Verma vs State Of U.P. & Others on 19 January, 2010
Court No. - 36

Case :- WRIT - C No. - 1429 of 2010

Petitioner :- Anil Kumar Verma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Bhuvnesh Kumar Singh
Respondent Counsel :- C.S.C.,T. Verma

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Three weeks’ time is granted to file counter-affidavit. The petitioner will have
two weeks thereafter to file rejoinder-affidavit. List thereafter.

A supplementary affidavit in pursuance of the order dated 13.1.2010 filed
today may be taken on record.

In paras 5 and 6 of the supplementary affidavit it has been stated that the
petitioner could not deposit a sum of Rs. 95580/- towards instalments due
upto December, 2009.

If the petitioner deposits the said amount within three weeks and continues to
pay the remaining instalments as and when they due, the operation of auction
notice issued by the respondent-bank shall not be given effect to. If the
petitioner fails to deposit the amount within the stipulated period, the stay
order shall stand automatically vacated.

Order Date :- 19.1.2010
Zh