Allahabad High Court High Court

Rakesh Kumar Agrawal vs Dakshinanchal Vidyut Vitran … on 19 January, 2010

Allahabad High Court
Rakesh Kumar Agrawal vs Dakshinanchal Vidyut Vitran … on 19 January, 2010
Court No. - 36

Case :- WRIT - C No. - 38137 of 2009

Petitioner :- Rakesh Kumar Agrawal
Respondent :- Dakshinanchal Vidyut Vitran Nigam Ltd. And Others
Petitioner Counsel :- M.K. Gupta
Respondent Counsel :- C.S.C.,Rajesh Tripathi

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Pleadings are complete.

The writ petition stands admitted.

Learned counsel for the petitioner informs the Court that substantial amount
( Rs. 1,22,000/-) has been deposited out of Rs. 1,48,802/-.

In this view of the matter, the recovery for the balance amount shall remain
stayed till further orders.

Order Date :- 19.1.2010
ALS