Allahabad High Court High Court

Bablu @ Krishna Pal Singh vs State Of U.P. And Others on 13 July, 2010

Allahabad High Court
Bablu @ Krishna Pal Singh vs State Of U.P. And Others on 13 July, 2010
Court No. - 21

Case :- WRIT - C No. - 39945 of 2010

Petitioner :- Bablu @ Krishna Pal Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ranvir Singh
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

In the present case, this is accepted position that petitioner has been
convicted in criminal case. Against the same appeal has been preferred and
same has been allowed and order of suspension has been stayed. Mere stay of
the execution of suspension proceeding will not absolve the petitioner qua
conduct in question. Once Licensing Authority in his wisdom issued show
cause notice dated 28.3.2009, then this court refuses to interfere with the
same.

Consequently, writ petiton is dismissed.

After this order has been passed at some length, learned counsel for the
petitioner states that he does not want to press the present writ petiton.

Consequently, present writ petition is dismissed as not pressed.

Order Date :- 13.7.2010
T.S.