Court No. - 32 Case :- WRIT TAX No. - 1852 of 2009 Petitioner :- M/S Hindustan Lime Works Respondent :- State Of U.P. And Others Petitioner Counsel :- S.K. Sharma,P.K. Singh Respondent Counsel :- C.S.C. Hon'ble R.K. Agrawal,J.
Hon’ble Shashi Kant Gupta,J.
Modification Application NO. 348820 of 2009
We have heard the learned counsel for the applicant and have perused the
order dated 7th September, 2009.
By means of the present application the applicant seeks modification of the
interim order dated 7th September, 2009 on the ground that in Writ Petition
No. 1788 of 2008 this Court has passed an interim order in favour of the
petitioner therein by which the respondents were restrained from realising the
transit fee. The order dated 7th September, 2009 has been passed by this
Court following the order passed by the Apex Court dated 10.12.2008 in the
same terms and conditions. We are. therefore, not inclined to modify our
order dated 7th September, 2009.
The application is, accordingly, rejected.
Order Date :- 22.1.2010
samz