Allahabad High Court High Court

M/S Durga Prasad vs Union Of India And Others on 28 July, 2010

Allahabad High Court
M/S Durga Prasad vs Union Of India And Others on 28 July, 2010
Court No. - 34

Case :- WRIT - C No. - 43793 of 2010

Petitioner :- M/S Durga Prasad
Respondent :- Union Of India And Others
Petitioner Counsel :- Awadhesh Tiwari
Respondent Counsel :- Govind Saran,Chandan Sharma

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of this writ petition, the petitioner has prayed for writ of
mandamus to handover the charge of the allotted stalls to the
petitioner on the platforms in compliance of the letter dated
9.6.2010 passed by Divisional Commercial Manager, Varanasi.

Having heard learned counsel for the parties and going through the
material on record, we direct the respondents to comply with the
letter dated 9.6.2010 passed by respondent no. 5 and handover the
charge of the allotted stalls on the platforms if there is no legal
impediment within a period of two months from today, if the same
has not already been handed over.

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

Order Date :- 28.7.2010
SR