Allahabad High Court High Court

Shamken Cotsyn Limited vs State Of U.P. & Others on 8 January, 2010

Allahabad High Court
Shamken Cotsyn Limited vs State Of U.P. & Others on 8 January, 2010
Court No. - 9

Case :- WRIT - C No. - 56051 of 2009

Petitioner :- Shamken Cotsyn Limited
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Syed Fahim Ahmed,Anurag Khanna
Respondent Counsel :- C.S.C.,Anuj Mandhyan

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Yogesh Chandra Gupta,J.

Sri B.D. Mandhyan, learned Senior Counsel assisted by Sri Anuj Mandhyan,
learned counsel for the respondents, prays for and is allowed two weeks’ time
for filing counter affidavit to the writ petition as well as to the modification
application. In the counter affidavit, it shall be clearly stated by the
respondents that if running factory of the petitioner has been closed and
sealed by the respondents, what harm the respondents would suffer if the
factory is given back to the petitioner so he may run the factory and pay the
dues of the respondents.

List this writ petition on 22nd January, 2010.

Order Date :- 8.1.2010
NS