Allahabad High Court High Court

Shalabh Gupta vs State Of U.P. & Others on 9 August, 2010

Allahabad High Court
Shalabh Gupta vs State Of U.P. & Others on 9 August, 2010
Court No. - 34

Case :- WRIT - C No. - 126 of 2008

Petitioner :- Shalabh Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Neeraj Kumar Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of this petition, the petitioner has prayed a writ for
mandamus commanding the respondents to pay the interest on
the belated release of the amount deposited by the petitioner
towards the stamp duty which has been refunded to the
petitioner but the interest there on has not been paid.

The petitioner is directed to make an application before the Chief
Revenue Controlling Authority under section 56-1A of the Indian
Stamp Act and the Chief Revenue Controlling authority shall
consider the grievance of the petitioner and pass appropriate
order in the light of the law laid down by the Apex Court in the
Case of Clariant International Ltd. and another Vs.Securities &
Exchange Board of India reported in (2004)8 Supreme Court
Cases 524. The petitioner shall move the application within a
period of fifteen days from today and the authority concerned
shall decide the same within a further period of one month from
the date of receipt of the application.

With the above observation, the writ petition is disposed of finally.

Order Date :- 9.8.2010
R