Court No. - 3 Case :- WRIT - C No. - 37736 of 2010 Petitioner :- M/S Rehman Industries Ltd. Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Afzal Ahmed Respondent Counsel :- C.S.C. Hon'ble Amitava Lala,J.
Hon’ble Sanjay Misra,J.
This writ petition has been filed before this court for the purpose of not to
disposes and demolish the part of the boundary wall of the factory of the
petitioner which is situated in Unnao as his Suit is pending before the Civil
Court, District Unnao. Now the grievance has been made against the Nayab
Tehsildar, Sadar, Unnao, (respondent no. 2) for taking the law in his hands.
Due to filing of the Suit in these backgrounds we cannot pass any order but
keep it open. Accordingly the writ petition is dismissed without imposing any
cost. However, the petitioner is entitled to proceed before the Civil Court for
expeditious disposal of the application which is pending.
Order Date :- 2.7.2010
Pravin