Allahabad High Court High Court

U Toll Corporation Ltd. Through … vs State Of U.P.Through Prin. Secy. … on 22 January, 2010

Allahabad High Court
U Toll Corporation Ltd. Through … vs State Of U.P.Through Prin. Secy. … on 22 January, 2010
Chief Justice's Court

Case :- MISC. BENCH No. - 395 of 2010

Petitioner :- U Toll Corporation Ltd. Through Its M.D (Toll Tax )
Respondent :- State Of U.P.Through Prin. Secy. Public Works
Deptt. And Ors
Petitioner Counsel :- Sudeep Seth
Respondent Counsel :- C.S.C

Hon'ble Chandramauli Kumar Prasad,Chief Justice
Hon'ble Yogendra Kumar Sangal,J.

As prayed by Mr. Sudeep Seth, counsel for the petitioner, put up
this petition on Monday, i.e. 25.01.2010, to enable him to file a
supplementary affidavit stating that the petitioner has been
prevented from collecting the toll.

(C.K. Prasad, C.J.)

(Y.K. Sangal, J.)

Order Date :- 22.1.2010
AHA