Allahabad High Court High Court

Abhishekh Dwivedi vs State Of U.P. And Others on 6 January, 2010

Allahabad High Court
Abhishekh Dwivedi vs State Of U.P. And Others on 6 January, 2010
Court No. - 21

Case :- WRIT - C No. - 205 of 2010

Petitioner :- Abhishekh Dwivedi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Radhey Shyam Shukla,Preet Pal Singh
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Learned Standing Counsel has accepted notice on behalf of the respondent
nos. 1 to 5.

He is granted six weeks time to file counter affidavit. Rejoinder affidavit may
be filed within two weeks thereafter.

List after eight weeks.

At the point of time when the matter has been taken up, learned counsel for
the petitioner submits that he is still in possession of firm arm in question. It
is matter of great surprise, when order of cancellation of firm arm has been
operating and there is no order of stay, then under what circumstances said
firm arm has been permitted to be retained by the petitioner. At this juncture
respondents shall explain their position by filing counter affidavit. Firm arm
in question shall be deposited forthwith by the petitioner

Order Date :- 6.1.2010
T.S.