Allahabad High Court High Court

O.N. Tomar vs State Of U.P. & Others on 12 August, 2010

Allahabad High Court
O.N. Tomar vs State Of U.P. & Others on 12 August, 2010
Court No. - 33
Case :- WRIT - C No. - 48050 of 2010
Petitioner :- O.N. Tomar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Aditya Prasad Mishra
Respondent Counsel :- C.S.C.
Hon'ble Bharati Sapru,J.

Learned standing counsel may file counter affidavit within a
month. List this matter on 15.9.2010.

Subject to the payment of 50% of the disputed amount within
three weeks from today, the impugned demand shall remain
stayed till 15.9.2010. The penalty is stayed completely.

Any amount already deposited shall be adjusted against
50% of the amount.

In case the petitioner fails to deposit the amount within the
period as indicated above, this stay order shall stand
automatically vacated.

Order Date :- 12.8.2010
rk