Allahabad High Court High Court

Brijesh Chandra Awasthi vs State Of U.P. And Others on 12 January, 2010

Allahabad High Court
Brijesh Chandra Awasthi vs State Of U.P. And Others on 12 January, 2010
Court No. - 33

Case :- WRIT - C No. - 1296 of 2010

Petitioner :- Brijesh Chandra Awasthi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Jyotish Awasthi
Respondent Counsel :- C.S.C.

Hon'ble Bharati Sapru, J.

Learned standing counsel may file a counter
affidavit within a month.

List on 15.2.2010.

Subject to the payment of 50% of the disputed
amount within three weeks from today, the
impugned demand shall remain stayed till
15,2.2010. The penalty is stayed completely.
Any amount already deposited shall be adjusted
against 50% of the amount.

In case the petitioner fails to deposit the amount
within the period as indicated above, this stay order
shall stand automatically vacated.
Order Date :- 12.1.2010
AKJ