Allahabad High Court High Court

Mentha & Allied Products Ltd. vs State Of U.P. Thru. Secr. … on 30 July, 2010

Allahabad High Court
Mentha & Allied Products Ltd. vs State Of U.P. Thru. Secr. … on 30 July, 2010
Court No. - 2

Case :- WRIT - C No. - 16900 of 2010

Petitioner :- Mentha & Allied Products Ltd.
Respondent :- State Of U.P. Thru. Secr. Agriculture Marke. & F.A.T. & Ors.
Petitioner Counsel :- K.M. Tripathi
Respondent Counsel :- C.S.C.,B.D.Mandhyan,B.N.Mandhyan,Bharat Ji
Agarwal,Nikhil Agarwal,Satish Mandhyan

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Sri B.D. Madhyan, learned Senior counsel appearing on behalf of
the Mandi Samiti and learned Standing Counsel prays for and are
allowed three weeks’ time to file counter affidavit. One week
thereafter is granted to file rejoinder affidavit.

List thereafter.

Interim order granted earlier shall continue till the next date of
listing.

Order Date :- 30.7.2010
Shiraz