Court No. - 36 Case :- WRIT - C No. - 46098 of 2010 Petitioner :- M/S Shyama Gramodyog Sewa Sansthan And Anr. Respondent :- State Of U.P. And Others Petitioner Counsel :- Shivaji Singh Sisodiya Respondent Counsel :- C.S.C.,N. Mishra Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Argument is that matter is old one and that is said to be
pending since last 8-10 years and although petitioner has
deposited substantial amount but for the reasons not known
to the petitioner without giving any detail/information/notice
all of a sudden recovery certificate has been issued
demanding huge amount to be paid.
Notices meant for respondents 1, 4, 5 and 6 have been
accepted by learned Standing Counsel.
Sri Nipendra Misra, learned Advocate appeared for
respondents 2 and 3.
All the respondents may file counter affidavit by the next
date.
List this matter after three weeks.
As an interim measure, it is provided that till next date of
listing no amount will be recovered from the petitioner
pursuant to the citation by taking coercive process.
Order Date :- 5.8.2010
M.A.A.