Allahabad High Court High Court

M/S Siyaram Om Prakash Int Udyog … vs Union Of India Through Secetary … on 7 January, 2010

Allahabad High Court
M/S Siyaram Om Prakash Int Udyog … vs Union Of India Through Secetary … on 7 January, 2010
Court No. - 1

Case :- MISC. BENCH No. - 60 of 2010

Petitioner :- M/S Siyaram Om Prakash Int Udyog Baholi And Others
Respondent :- Union Of India Through Secetary Ministry Of Environment
Petitioner Counsel :- Anurag Shukla
Respondent Counsel :- C.S.C.,A.K.Verma,A.S.G.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Power filed today by Sri Raj Kumar Singh on behalf of respondent no.1 be
placed on record.

Notice on behalf of respondents has been accepted by their respective
counsel, who pray for and are granted four weeks’ time to file counter
affidavit.

Sri A.K. Verma, counsel for the U.P. Pollution Control Board has placed
before us the order passed by the Division Bench at Allahabad dated
25.1.2007, which deferred the hearing of the case till the decision of the apex
court.

Under the circumstances, we accordingly direct that this writ petition be listed
and connected with Writ Petition No. 1092 (MB) of 2006 and other connected
matters, after the decision by the apex court.

Learned counsel for the petitioners submits that in the earlier writ petition,
interim order has been granted, therefore, the same be granted in this case
also.

Prayer for interim order cannot be accepted in view of the aforesaid order of
the Division Bench, Allahabad and the order passed by the apex court, at this
stage.

Order Date :- 7.1.2010
Sachin