Allahabad High Court High Court

Mukesh Kumar Agrawal @ Devendra … vs State Of U.P. Thru’ Principal … on 18 June, 2010

Allahabad High Court
Mukesh Kumar Agrawal @ Devendra … vs State Of U.P. Thru’ Principal … on 18 June, 2010
Court No. - 10

Case :- WRIT - C No. - 35292 of 2010

Petitioner :- Mukesh Kumar Agrawal @ Devendra Kumar Agrawal
Respondent :- State Of U.P. Thru' Principal Secy. & Others
Petitioner Counsel :- Anoop Trivedi
Respondent Counsel :- C.S.C.

Hon'ble Rakesh Sharma,J.

Learned Standing Counsel has accepted notice on behalf of the respondents.

He prays for and is allowed six weeks’ time to file counter affidavit to which
rejoinder affidavit, if any, may be filed within two weeks’ next thereafter.

List in the last week of August, 2010.

Learned counsel for the petitioner submits that without any valid reason, the
licence of the petitioner has been cancelled.

In view of above, till further orders of the Court, implementation and
operation of the impugned orders dated 31.5.2010 and 9.1.2008, passed by
the respondent nos.2 and 3, shall remain stayed. The petitioner may carry out
his business as usual.

Order Date :- 18.6.2010
bgs/