Allahabad High Court High Court

Shahanwaz Khan vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Shahanwaz Khan vs State Of U.P. & Others on 2 February, 2010
Court No. - 36

Case :- WRIT - C No. - 2613 of 2010

Petitioner :- Shahanwaz Khan
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manish Chandra Tiwari,S.A. Imam
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

Hon’ble Abhinava Upadhya,J.

Learned Standing Counsel, on the basis of the instructions, submits that the
the Principal has not deposited the valuation fees. Also there were complaints
with regard to the auction in question and, therefore, the auction has been
cancelled.

As prayed, three weeks’ time is granted to file counter affidavit.

If in the meantime fresh auction takes place, it will be open to the petitioner to
participate in the said auction.

Order Date :- 2.2.2010
ALS