Allahabad High Court High Court

Manoj Kumar vs Union Of India And Thru’ Its Secy. … on 14 July, 2010

Allahabad High Court
Manoj Kumar vs Union Of India And Thru’ Its Secy. … on 14 July, 2010
Court No. - 2

Case :- WRIT - C No. - 40337 of 2010

Petitioner :- Manoj Kumar
Respondent :- Union Of India And Thru' Its Secy. Min. Of Petroleum & Ors.
Petitioner Counsel :- A.R. Dube
Respondent Counsel :- C.S.C.,A.S.G.I. 2010/1377,Ajay Dwivedi,Vikash
Budhwar

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner and Sri Vikas Budhwar, learned
counsel for the respondent no.2, Sri Ashok Kunar Tewari has appeared for
respondent no. 1, Sri Ajay Dwivedi and Sri B.B. Paul has appeared for the
respondent no. 8.

By this writ petition, the petitioner has prayed for a writ of mandamus,
commanding the District Magistrate not to issue no objection certificate in
favour of the respondent no. 8, Anokhey Lal.

Admittedly, at present the issue of grant of no objection certificate in favour
of respondent no. 8, is pending before the District Magistrate. The writ
petition is premature and is dismissed as such.

Order Date :- 14.7.2010
LA/-