Allahabad High Court High Court

Harjeet Singh Nalwa vs State Of U.P. And Others on 18 June, 2010

Allahabad High Court
Harjeet Singh Nalwa vs State Of U.P. And Others on 18 June, 2010
Court No. - 40

Case :- WRIT - C No. - 35683 of 2010

Petitioner :- Harjeet Singh Nalwa
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mukesh Chandra Gupta
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari, J.

Heard learned counsel for the petitioner and learned Standing
Counsel for respondent no. 1, who prays for and is allowed six
weeks’ time to file counter affidavit.

Issue notice to respondents no. 2 and 3, who may also file counter
affidavit within the said period.

Petitioner shall take steps for service of notice on respondents no.
2 and 3 by registered post within ten days.

Office shall issue notice returnable at an early date.

List for admission after service of notice on respondents no. 2 and

3.

In view of the fact that in the earlier writ petition no. 50136 of
1999 filed by Development Authority, the respondents no. 2 and 3
herein, there is already an order of status quo, it is provided that
until further orders of this Court, the respondents shall not interfere
in the running of the hotel business by the petitioner peacefully
and the parties to the writ petition shall also maintain status quo.

Order Date :- 18.6.2010
Dcs