Allahabad High Court High Court

Smt. Geeta Agarwal vs State Of U.P. & Others on 5 July, 2010

Allahabad High Court
Smt. Geeta Agarwal vs State Of U.P. & Others on 5 July, 2010
Court No. - 33

Case :- WRIT - C No. - 37650 of 2010

Petitioner :- Smt. Geeta Agarwal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- H.M.B. Sinha,Archna Singh
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

Heard learned counsel for the parties.

The order dated 2.7.2010 is corrected and modified by providing that the
disputed amount of Stamp Duty, already deposited by the petitioner, shall be
invested in a fixed deposit with a Nationalized Bank during the pendency of
the writ petition initially for a period of one year subject to removal if
necessary.

The application for correction is disposed of as above.

Order Date :- 5.7.2010
piyush