Allahabad High Court High Court

Shivphal Singh vs State Of U.P. & Another on 6 August, 2010

Allahabad High Court
Shivphal Singh vs State Of U.P. & Another on 6 August, 2010
Court No. - 37

Case :- WRIT TAX No. - 1126 of 2010

Petitioner :- Shivphal Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Murtuza Ali
Respondent Counsel :- C.S.C.

Hon'ble Rajes Kumar,J.

Hon’ble Bharati Sapru,J.

By the impugned notice the petitioner has been
asked to deposit certain amounts. The contention of
the petitioner is that the demand has been raised
without giving any opportunity inasmuch as the
petitioner is not liable to deposit such amount.
We are of the view that let the impugned notice be
treated as a show cause notice and the petitioner
may file reply to such show cause notice within a
period of two weeks and the authority concerned is
directed to consider the reply of the petitioner
within a period of four weeks thereafter and pass a
reasoned order in accordance to law after giving
opportunity of hearing to the petitioner.
With the aforesaid observation, the writ petition
stands disposed of.

Order Date :- 6.8.2010
L.F./3b