Court No. - 28 Case :- WRIT - C No. - 43446 of 2010 Petitioner :- Ram Sajiwan Singh Mahavi. Jayantipur Thr Manager Dr. S.Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- R.C. Tiwari,S.M.A. Abdy Respondent Counsel :- C.S.C. Hon'ble Sanjay Misra,J.
Learned Standing Counsel has accepted notice on behalf of the
respondents no.1, 2 and 3. He prays for and is granted three weeks’
time to file counter affidavit.
In view of the submission made by learned counsel for the
petitioner that the petitioner has already deposited 1/3rd of the
demand of Stamp Duty i.e. Rs. 1,17,300/- before the respondent
no.3 on 27.5.2008 and that the recitation of facts relating to
Document No. 1105 in the impugned order being factually
incorrect, it is provided that the recovery sought to be made in
pursuance of the impugned orders dated 31.3.2008 and 26.4.2010
shall remain stayed till further orders.
Order Date :- 27.7.2010
Lbm/-