Citation : 2024 Latest Caselaw 3049 ALL
Judgement Date : 2 February, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2024:AHC-LKO:10002-DB Court No. - 2 Case :- WRIT - C No. - 1028 of 2024 Petitioner :- M/S Baba Vishwanath Construction Thru. Proprietor Rajesh Jha Respondent :- State Of U.P. Thru. Prin. Secy. Deptt. Of Nagar Vikas Civil Secrt. Lko. And Another Counsel for Petitioner :- Shravan Kumar Verma,Basant Lal Verma,Sharda Verma Counsel for Respondent :- C.S.C.,Namit Sharma Hon'ble Vivek Chaudhary,J.
Hon'ble Om Prakash Shukla,J.
1. Vakalatnama filed today by Shri Yatindra Pathak, learned counsel on behalf of respondent No.2 is taken on record.
2. Heard learned counsel for the petitioner, Shri Yatindra Pathak, learned counsel for respondent No.2 and learned Standing Counsel for State-respondent No.1.
3. There is a full agreement at the bar that the matter stands squarely covered by the judgment of this Court delivered in the case of Tajveer Singh and others vs. State of U.P. and others, 1997 (2) AWC 1029.
4. Taking into consideration the facts and circumstances as brought on record, the respondents are directed to give effect to the judgment of this Court in the case of Tajveer Singh and others (supra). It is further provided that the petitioner will not be required to pay stamp duty except in accordance with Article 57 of the Schedule 1-B.
5. This order will apply only in respect of the security amount/security bond.
6. The petition is disposed of accordingly.
(Om Prakash Shukla, J.) (Vivek Chaudhary, J.)
Order Date :- 2.2.2024
Shubhankar
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!