Allahabad High Court High Court

Monish Saimani vs State Of U.P. & Ors. on 18 June, 2010

Allahabad High Court
Monish Saimani vs State Of U.P. & Ors. on 18 June, 2010
Court No. - 10

Case :- WRIT - C No. - 34586 of 2010

Petitioner :- Monish Saimani
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Pushpila Bisht
Respondent Counsel :- C.S.C.

Hon'ble Rakesh Sharma,J.

Re: Correction Application

Correction Application is allowed.

The following paragraph be added after the last paragraph of the order dated
11.6.2010, which shall form part of the order dated 11.6.2010:-

“It is further provided that since the notification has been issued for a period
of one year against three years, without assigning any reason for reducing the
period and without seeking the ‘No Objection Certificate’ in respect of the
“reserved national park area” and as such the notification dated 11.6.2010 is
bad in law and, thus, the same is stayed”.

Order Date :- 18.6.2010
bgs/