Allahabad High Court
Bhawani Chai Mithai Ki Dukan, … vs District Magistrate, Gonda & Ors. on 4 August, 2010
Court No. - 22 Case :- MISC. SINGLE No. - 4337 of 2010 Petitioner :- Bhawani Chai Mithai Ki Dukan, Prop. Bhawani Prasad Respondent :- District Magistrate, Gonda & Ors. Petitioner Counsel :- D.R. Misra Respondent Counsel :- C.S.C. Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
Notice on behalf of opposite parties has been accepted by the learned
Standing Counsel, who prays for and is granted four weeks’ time to file
counter affidavit. Two weeks thereafter is allowed to the counsel for the
petitioner for filing rejoinder affidavit.
List thereafter.
Till the next date of listing, operation of the orders dated 7.6.2010 and
11.6.2010 shall remain stayed, provided the petitioner deposits Rs.5,000/-
within fifteen days from today in the labour court.
Order Date :- 4.8.2010
Rao/-