Court No. - 30 Case :- WRIT - C No. - 2865 of 2010 Petitioner :- Yameen Mohammad And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Vivek Saran Respondent Counsel :- C.S.C. Hon'ble Abhinava Upadhya,J.
Learned Standing Counsel prays for and is allowed a month’s time
to file the counter affidavit. The petitioner shall have one month
thereafter to file the rejoinder affidavit.
List this case thereafter.
In the meantime the demand pursuant to the order passed under
Section 33(4) shall remain stayed provided the petitioner deposits
50% of the amount demanded in cash and for remaining furnishes
security other than cash or bank guarantee to the satisfaction of the
authority concerned, within a period of one month from today. The
amount already deposited towards the payment of aforesaid
demand shall be adjusted.
Order Date :- 22.1.2010
pks