Allahabad High Court High Court

M/S Kodak India Pvt. Limited,New … vs State Of U.P. Thru Secy. Urban … on 2 February, 2010

Allahabad High Court
M/S Kodak India Pvt. Limited,New … vs State Of U.P. Thru Secy. Urban … on 2 February, 2010
Court No. - 27

Case :- MISC. BENCH No. - 872 of 2010

Petitioner :- M/S Kodak India Pvt. Limited,New Delhi Thru Auth.Sig.
Respondent :- State Of U.P. Thru Secy. Urban Development & Ors.
Petitioner Counsel :- Vikas Singh
Respondent Counsel :- C.S.C.

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

Learned Chief Standing Counsel has accepted notice on behalf of opposite
party no.1.

Let notices be issued to the opposite parties no.2 & 3 returnable at an early
date. Apart from regular mode of service, the petitioner may serve notices on
opposite parties no.2 &3 outside court. Office shall issue necessary
documents.

Let a notice be issued to the learned Advocate General, U.P.

List and connect with writ petition no. 3183 (M/B) of 2009 and other
connected petitions.

In the meantime, in case the petitioner deposits with the Nagar Nigam, Agra
half of the amount demanded within a period of two months from today,
further recovery proceedings with respect to tax in question shall remain
stayed.In case, the petition succeeds, the amount deposited shall be returned
by the Nagar Nigam to the petitioner.

Parties may exchange affidavits.

Order Date :- 2.2.2010
psd