Allahabad High Court High Court

Mohd. Yunoos @ Iddu vs State Of U.P. And Others on 3 February, 2010

Allahabad High Court
Mohd. Yunoos @ Iddu vs State Of U.P. And Others on 3 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3119 of 2010

Petitioner :- Mohd. Yunoos @ Iddu
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vinod Kr. Upadhyay,Manish Kr. Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicants and the learned A.G.A.
This application has been filed with a prayer to quash the order dated
1.8.2009 and entire proceedings arising out of complaint case No. 546
2001 under section 7/16 of Prevention of Food Adulteration Act,
whereby the learned magistrate concerned has issued N.B.W. against the
applicant and other persons.

Issue notice to O.P. No.2 returnable within four weeks.
In view of the submission made by the learned counsel of the applicant
operation of the order dated 1.8.2009 shall remain stayed till the next date
of listing.

List after four weeks.

Order Date :- 3.2.2010
N.A.