Allahabad High Court High Court

Yamin Khan vs State Of U.P. And Others on 4 February, 2010

Allahabad High Court
Yamin Khan vs State Of U.P. And Others on 4 February, 2010
Court No. - 36

Case :- WRIT - C No. - 3588 of 2010

Petitioner :- Yamin Khan
Respondent :- State Of U.P. And Others
Petitioner Counsel :- M.P.S. Chauhan
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Notice on behalf of respondents No. 1 and 2 has been accepted by the learned
standing counsel.

Issue notice to respondent No.3.

Learned counsel for the petitioner submits that out of a sum of Rs. 70,000, the
petitioner has already deposited a sum of Rs.40,000/- on different dates,
receipts of which have been enclosed along with the writ petition.
On deposit of Rs.30,000/- within one month, the recovery against the
petitioner shall remain stayed. In case of default, the stay order shall stand
vacated

Order Date :- 4.2.2010
NS