Allahabad High Court High Court

Vodafone Essar Digilink Ltd. … vs State Of U.P.Through Its Secy. … on 30 July, 2010

Allahabad High Court
Vodafone Essar Digilink Ltd. … vs State Of U.P.Through Its Secy. … on 30 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 7196 of 2010

Petitioner :- Vodafone Essar Digilink Ltd. Through Its Authorised Signator
Respondent :- State Of U.P.Through Its Secy. Ministry Of Urban Devp. Lko.
Petitioner Counsel :- Sanjiv Singh,Ashish Mishra
Respondent Counsel :- C.S.C.

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

Learned Chief Standing counsel has accepted notice on behalf of opposite
party no. 1.

Let notices be issued to other opposite parties returnable at an early date.

Respondents may file counter affidavit within four weeks, two weeks for
rejoinder affidavit. List along with Writ Petition No. 1965 (MB) of 2010.

Keeping in view the interim order passed in bunch of writ petitions extending
parity to the petitioner also, as an interim measure, it is provided that the
municipality may proceed to recover the dues only in accordance to bylaws
framed under the Act and not otherwise. Recovery of dues through private
agencies is also stayed with liberty is to do the same from their own agencies.

It has been stated by learned counsel for the respondents that some Nagar
Palika have already framed bylaws. In case, it is so, then needless to say that
Nagar Palika Parishad/Zila Panchayat may proceed in accordance to statutory
bylaws framed by them. Respondents shall provide a copy of bylaw to the
petitioner, in case, demanded.

Order Date :- 30.7.2010
Madhu