Allahabad High Court High Court

Shri Kant Tiwari vs State Of U.P. And Others on 30 June, 2010

Allahabad High Court
Shri Kant Tiwari vs State Of U.P. And Others on 30 June, 2010
Court No. - 38

Case :- WRIT - C No. - 37280 of 2010

Petitioner :- Shri Kant Tiwari
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.M. Saggi
Respondent Counsel :- C.S.C.,M.K. Singh

Hon'ble Shishir Kumar,J.

Learned Standing Counsel accepts notice on behalf of respondents
no. 1 to 3. The petitioner is permitted to serve respondent nos. 4
and 5 by registered post. Steps be taken within one week. Counter
affidavit may be filed within one month. The petitioner will have
two weeks thereafter to file rejoinder affidavit.

The contention of the petitoner is that the amendment made in the
bye-laws has never been got approved by the competent authroity.
This question has not been considered by the authroites concerned
while passing the order impugned.

In view of the aforesaid fact, the petitioner is entitled for itnerim
relief.

Till further orders of this Court operation of the order dated
8.4.2010, Anenxure 10 to the writ petition shall remain stayed.

Order Date :- 30.6.2010
V.Sri/-