Court No. - 30 Case :- WRIT - C No. - 1420 of 2010 Petitioner :- M/S Active Promoters Pvt. Ltd. Respondent :- State Of U.P. And Others Petitioner Counsel :- Yashwant Varma Respondent Counsel :- C.S.C. Hon'ble Abhinava Upadhya,J.
Learned Standing Counsel prays for and is allowed a month’s time
to file counter affidavit. One month thereafter is allowed to the
learned counsel for the petitioner for filing rejoinder affidavit.
List this case after the expiry of the aforesaid period.
Till the next date of listing, the recovery proceedings pursuant to
the impugned orders passed under section 47-A and 56(1A) of the
Indian Stamp Act shall remain stayed, provided the petitioner
deposits 50% of the entire amount demanded in cash and for
remaining amount furnishes security other than cash or bank
guarantee to the satisfaction of the concerned authority, within a
period of one month. Any amount already deposited, shall be
adjusted.
Order Date :- 19.1.2010
VS.