Allahabad High Court High Court

Satendra Kumar & Another vs Dir. Electrical Safety , State Of … on 2 February, 2010

Allahabad High Court
Satendra Kumar & Another vs Dir. Electrical Safety , State Of … on 2 February, 2010
Court No. - 32

Case :- WRIT - A No. - 3172 of 2010

Petitioner :- Satendra Kumar & Another
Respondent :- Dir. Electrical Safety , State Of U.P. & Others
Petitioner Counsel :- Rajesh Kumar Srivastava
Respondent Counsel :- Pankaj Kumar Shukla

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Sri Pankaj Kumar Shukla who appears for respondent nos. 1 to 5 may obtain
instruction and file counter affidavit within three weeks. Rejoinder affidavit,
if any, be filed within one week thereafter. List thereafter.

The contention of the petitioners is that before passing the impugned order
dated 25th July, 2009 seeking recovery of Rs.2.50 lakhs from the petitioners
equally, neither any show cause notice nor any opportunity of hearing have
been afforded to the petitioners nor they were asked to furnish their reply to
the show cause which averments have also been made in paragraphs 17 and
18 of the writ petition.

As an interim measure the operation of the impugned order dated 25th July,
2009, filed as Annexure I to the writ petition shall remain stayed.

Order Date :- 2.2.2010
samz