Allahabad High Court High Court

Vinod Kumar vs State Of U.P. And Others. on 10 August, 2010

Allahabad High Court
Vinod Kumar vs State Of U.P. And Others. on 10 August, 2010
Court No. - 34

Case :- WRIT - C No. - 38609 of 2010

Petitioner :- Vinod Kumar
Respondent :- State Of U.P. And Others.
Petitioner Counsel :- Govind Krishna
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Upon hearing learned counsel for the petitioner as well as learned
standing counsel and after giving second opportunity to the
District Magistrate, Farrukhabad the Licensing Authority who
earlier appeared before this Court, we, by way of interim measure
provide that petitioner shall be allowed to run the exhibition of the
feature film and shall pay all the taxes and ensure all the securities
for which owner shall be personally responsible till further orders
of this Court.

The aforesaid order is being passed in view of the fact that the
material on the basis of which the renewal has been refused were
taken into account at the time of grant of initial license.

List for hearing in due course.

Order Date :- 10.8.2010
ssm