Allahabad High Court
Rajeev Mittal vs State Of U.P. & Others on 18 January, 2010
Court No. - 30 Case :- WRIT - C No. - 20344 of 2009 Petitioner :- Rajeev Mittal Respondent :- State Of U.P. & Others Petitioner Counsel :- Yogesh Agarwal Respondent Counsel :- C.S.C. Hon'ble Abhinava Upadhya,J.
Vide order dated 9.12.2009, this Court had directed
the District Magistrate to institute a commission to
indicate as to whether any business or trading
activity is going on from the premises in dispute or
not. The District Magistrate has submitted its report
which is filed by the learned Standing Counsel by
way of an affidavit and the same is taken on record.
Learned counsel for the petitioner prays for and is
allowed a weeks time to file reply to the said report.
List this case in the next cause list.
Interim order if in operation shall contiue till the
next date of listing.
Order Date :- 18.1.2010
VS.