Allahabad High Court High Court

Variety Box Industries And Others vs State Of U.P. And Others on 7 January, 2010

Allahabad High Court
Variety Box Industries And Others vs State Of U.P. And Others on 7 January, 2010
Court No. - 37

Case :- WRIT TAX No. - 12 of 2010

Petitioner :- Variety Box Industries And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sharad Mandhyan
Respondent Counsel :- C.S.C.,Chandan Sharma

Hon'ble Rajes Kumar,J.

Hon’ble Subhash Chandra Nigam,J.

List on 18th January, 2010 along with Writ Petition No. 2040 of 2009.
Meanwhile, respondent Nos. 2 and 3 may file counter affidavit, if so advised.
Since the similar question involved in the present writ petition, is also
involved in Writ Petition No. 2040 of 2009. In order to maintain the parity, an
interim order granted in the said writ petition, may also be granted in the
present writ petition.

In the facts and circumstances of the case, we direct the petitioners to
pay/deposit the house tax by increasing it by 50% of the house tax paid for the
assessment year 2007-08.

If the petitioners make the deposit as directed above, the recovery for the
balance amount against them shall remain stayed till further order.
If the petitioners fail to pay the house tax as stated above, the stay order shall
stand vacated automatically.

Order Date :- 7.1.2010
MK/