Allahabad High Court High Court

Shahid Ahmad @ Sayeed Ahmad vs U.P. Powre Corporation Ltd. & Ors. on 5 January, 2010

Allahabad High Court
Shahid Ahmad @ Sayeed Ahmad vs U.P. Powre Corporation Ltd. & Ors. on 5 January, 2010
Court No. - 36

Case :- WRIT - C No. - 71288 of 2009

Petitioner :- Shahid Ahmad @ Sayeed Ahmad
Respondent :- U.P. Powre Corporation Ltd. & Ors.
Petitioner Counsel :- Bal Ram Ji Verma
Respondent Counsel :- H.P. Dube

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Shri H.P.Dubey, Advocate has accepted notice on behalf of the respondents.
He prays for and is granted three weeks time to file counter affidavit. Two
weeks thereafter for rejoinder affidavit.

List thereafter.

Order Date :- 5.1.2010
IB

Court No. – 36

Case :- WRIT – C No. – 71288 of 2009

Petitioner :- Shahid Ahmad @ Sayeed Ahmad
Respondent :- U.P. Powre Corporation Ltd. & Ors.
Petitioner Counsel :- Bal Ram Ji Verma
Respondent Counsel :- H.P. Dube

Hon’ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Issue notice.

On deposit of Rs. 20,000/- within a period of one month with the respondent
No. 2, the recovery for the balance amount shall remain stayed.

In case of default, the stay order shall stand vacated.

Order Date :- 5.1.2010
IB