Court No. - 33 Case :- WRIT - C No. - 44887 of 2010 Petitioner :- Paritosh Varshney Respondent :- State Of U.P. And Others Petitioner Counsel :- R.P. Mishra Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The petitioner has purchased the property in public auction for a sale
consideration of Rs.5,00,000/- as his bid was the highest. Even then the
market value has been determined to the tune of Rs.23,60,468/- and stamp
duty has been demanded accordingly.
Learned Standing counsel prays for and is allowed six weeks’ time to file
counter affidavit. Two weeks’ thereafter are allowed to the petitioner for filing
rejoinder affidavit.
List thereafter.
The petitioner has already deposited 50% of the deficient stamp duty
determined under the impugned order as mentioned in paragraph 12 of the
writ petition therefore, the realization of the balance amount of stamp duty
shall remain stayed until further orders of the court.
Order Date :- 2.8.2010
piyush