Allahabad High Court High Court

Audyanik Utpadak Sahkari Samiti … vs State Of U.P. And Others on 26 July, 2010

Allahabad High Court
Audyanik Utpadak Sahkari Samiti … vs State Of U.P. And Others on 26 July, 2010
Court No. - 34

Case :- WRIT - C No. - 43084 of 2010

Petitioner :- Audyanik Utpadak Sahkari Samiti Ltd. And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vineet Pandey
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of this petition, the petitioners have prayed for (I) issuance of
a writ, order or direction in the nature of certiorari to quash the
impugned order dated 22.6.2010 passed by respondent no.3( Annexure I
to the writ petition). (ii) issuance of a writ, order or direction in the
nature of mandamus commanding the respondents not to interfere in
any manner in the peaceful working of the petitioners’ societies in
adherence to the Memorandum No.10740 dated 18.11.08,
Memorandum No.12/PS dated 8.6.09 and Memorandum No.106/PS
dated 6.7.09.

In the facts and circumstances of the case, the respondent no.3 is
directed to decide the representation of the petitioner filed in this regard
in accordance with law within two months from the date of production
of a certified copy of this order.

The petition is disposed of finally.

Order Date :- 26.7.2010
SM