Court No. - 19 Case :- CONTEMPT No. - 1135 of 2009 Petitioner :- M/S Ankita Enterprises G-1-F,Jain Commercial Complex, Respondent :- Sri Anil Sant,Commissioner Trade Tax/Commercial Tax,U.P. Petitioner Counsel :- Narendra Gupta Hon'ble S.C. Chaurasia,J.
Sri Chandra Bhanu, Commissioner, Trade Tax/Commercial Tax, U.P.
Lucknow is present in person in compliance with this court’s order dated 23-
07-2010. His presence may be noted. He need not appear again unless
otherwise directed by this court.
Learned Standing Counsel submits that notice has been served on opposite
party no. 3 on 9th August, 2010 and hence, reply could not be filed. He has
further submitted that this court’s order has already been complied with and he
may be granted three days’ time to file reply/Counter Affidavit.
Learned counsel for the petitioner has sent an illness slip.
Counter Affidavit/Reply, if any, may be filed within three days.
Rejoinder Affidavit, if any, may be filed within three days thereafter.
List immediately after expiry of the said period.
Order Date :- 10.8.2010
AKS