Allahabad High Court High Court

Zakir vs State Of U.P. & Others on 16 June, 2010

Allahabad High Court
Zakir vs State Of U.P. & Others on 16 June, 2010
Court No. - 9

Case :- WRIT - C No. - 35156 of 2010

Petitioner :- Zakir
Respondent :- State Of U.P. & Others
Petitioner Counsel :- O.P. Gupta
Respondent Counsel :- C.S.C.,P.K. Shukla

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

Learned Standing Counsel has accepted notice on behalf of respondent no.1
and Sri P.K.Shukla has accepted notice on behalf of respondents no.2 and 3.
One month’s time is allowed to the respondents to file counter affidavit. Three
weeks’ time is allowed thereafter to the petitioner to file rejoinder affidavit.

List immediately after expiry of the aforesaid period.

Until further orders of this Court, the recovery proceedings in pursuance of
impugned final Assessment Order dated 4.3.2010 (Annexure No.6 to the writ
petition) issued against the petitioner shall remain stayed.

Order Date :- 16.6.2010
PKC