Court No. - 33 Case :- WRIT - C No. - 38148 of 2010 Petitioner :- Sri Shyam Mittal & Another Respondent :- Addl. Commissiner, Agra Division & Others Petitioner Counsel :- S.K. Purwar Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The argument is that the petitioner had paid full stamp duty on the sale deed
and therefore on the correction deed (titamma) no further stamp duty as per
the market value of the land is required to be paid. It is stated that the entire
amount under the impugned order has been deposited.
Learned Standing counsel prays for and is allowed a month’s time for filing
counter affidavit. Two weeks thereafter are allowed to the petitioners for
filing rejoinder affidavit.
Connect and list with writ petition no. 37427 of 2010 (Mahesh Mittal Vs.
Additional Commissioner) on the expiry of the above period.
Order Date :- 5.7.2010
SKS