Court No. - 3 Case :- WRIT - C No. - 32491 of 2010 Petitioner :- Raju Gupta Respondent :- State Of U.P. & Ors. Petitioner Counsel :- R.V. Pandey Respondent Counsel :- C.S.C. Hon'ble Amitava Lala,J.
Hon’ble Sanjay Misra,J.
A complaint has been made by the petitioner of this writ petition
that the Aircel Mobile Tower on the roof of the house of
respondent no. 5 may cause danger to the life of the local
residents, therefore, it should be shifted, if it has not already been
placed, by the appropriate authority as per the norms of the
relevant Act & Rules. On this background, the writ petition is
disposed of accordingly with a direction upon the Competent
Authority to adjudicate upon the complaint made by the petitioner
in his presence as well as in the presence of respondents no. 4 and
5 being not present before us and pass a reasoned order thereon
upon hearing them, within one month from the date of
communication of this order.
The writ petition is accordingly disposed of, however, without any
order as to costs.
Order Date :- 1.7.2010
Lbm/-