Allahabad High Court High Court

Dr. Sukesh Sharma vs State Of U.P. And Others on 26 July, 2010

Allahabad High Court
Dr. Sukesh Sharma vs State Of U.P. And Others on 26 July, 2010
Court No. - 34

Case :- WRIT - C No. - 27097 of 2010

Petitioner :- Dr. Sukesh Sharma
Respondent :- State Of U.P. And Others
Petitioner Counsel :- P.S. Pundir
Respondent Counsel :- C.S.C

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of present writ petition under Article 226 of the
Constitution of India, the petitioner has sought for a writ of
certiorari quashing the impugned order dated 08.03.2010
passed by respondent no.2 and also for a writ of mandamus
directing the respondent no.2 to renew the Press Card.

Learned counsel appearing on behalf of the petitioner
contends that his application for renewal of license is
pending before the respondent no.2 since long, but the
same has not been decided as yet.

Having heard learned counsel appearing on behalf of the
parties, we direct the respondent no.2 to look into the matter
carefully and decide the application of the petitioner
contained as Annexure-‘2’ to the writ petition, which is
pending before him, after giving an opportunity of heairng to
the petitioner within a period of two months from the date of
production of a certified copy of this order.

With the aforesaid direction, this writ petition is finally
disposed of.

Order Date :- 26.07.2010.

Rks.