Allahabad High Court High Court

M/S Kirtikar Consultants (P) Ltd. … vs State Of U.P. & Another on 21 January, 2010

Allahabad High Court
M/S Kirtikar Consultants (P) Ltd. … vs State Of U.P. & Another on 21 January, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 790 of 2010

Petitioner :- M/S Kirtikar Consultants (P) Ltd. & Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ramesh Sinha
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the revisionist.

In view of the assertion made in paragraph 33 of the wrtit petition
that the employees contribution has not been deducted by the
petitioner issue notice to the O.P.No.-2 returnable at an early date.
Learned A.G.A. accepted notice on behalf of respondent No.-1.
Respondent No.-2 may file counter affidavit within period of three
weeks from the date of receipt of notice. Learned A.G.A. may
also file counter affidavit within four weeks. Rejoinder affidavit
may be filed within three weeks thereafter.
List this case after expiry of the aforesaid period.

Till the next date of listing, further proceeding of Criminal Case
No. 11000/1995 Employees State Corporation Vs Suvrat Kirtikar
under section 85/86 of the Employees State Insurance Act pending
in the Court of Chief Metropolitan Magistrate, Kanpur Nagar shall
remain stayed.

Order Date :- 21.1.2010
S.A.A.Rizvi