Court No. - 36 Case :- WRIT - C No. - 36925 of 2010 Petitioner :- Paras Ceramics Pvt. Ltd. Respondent :- State Of U.P. And Others Petitioner Counsel :- Aklank Jain Respondent Counsel :- C.S.C. Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Argument is that earlier also, petitioner came to this Court by filing writ
petition when notice dated 06.01.2009 was given to the petitioner and the
petitioner was permitted to deposit the amount in instalment upon which,
petitioner deposited the amount but now after fresh notice dated 04.07.2009,
by taking opinion of the District Government Counsel, the General Manager
of the District Industries Center, passed an order on 14.05.2010 by which, the
remaining amount is sought to be recovered from the petitioner.
Submission is that various facts mentioned in the letter/order is not correct.
In view of above, connect this petition with writ petition No. 39015 of 2009.
All the respondents are represented by learned Chief Standing Counsel. He
may file counter affidavit by the next date.
List this petition in August, 2010.
On the facts, it is provided as an interim measure that in case petitioner
deposits a sum of Rs. 50,000/- within a period of 15 days from today with the
respondent no.2 , then no further amount will be recovered from the petitioner
without taking leave of this Court.
However, it is made clear that in the event of default of making deposit as
indicated in this order, interim protection given to the petitioner will
automatically cease to operate and it is will be open to the respondents to
recover the amount in accordance with law .
Order Date :- 29.6.2010
Shahid