Court No. - 10 Case :- WRIT - C No. - 35292 of 2010 Petitioner :- Mukesh Kumar Agrawal @ Devendra Kumar Agrawal Respondent :- State Of U.P. Thru' Principal Secy. & Others Petitioner Counsel :- Anoop Trivedi Respondent Counsel :- C.S.C. Hon'ble Rakesh Sharma,J.
Learned Standing Counsel has accepted notice on behalf of the respondents.
He prays for and is allowed six weeks’ time to file counter affidavit to which
rejoinder affidavit, if any, may be filed within two weeks’ next thereafter.
List in the last week of August, 2010.
Learned counsel for the petitioner submits that without any valid reason, the
licence of the petitioner has been cancelled.
In view of above, till further orders of the Court, implementation and
operation of the impugned orders dated 31.5.2010 and 9.1.2008, passed by
the respondent nos.2 and 3, shall remain stayed. The petitioner may carry out
his business as usual.
Order Date :- 18.6.2010
bgs/