Allahabad High Court High Court

Shri Gang Industries And Allied … vs State Of U.P. And Others on 9 August, 2010

Allahabad High Court
Shri Gang Industries And Allied … vs State Of U.P. And Others on 9 August, 2010
Court No. - 36

Case :- WRIT - C No. - 44177 of 2010

Petitioner :- Shri Gang Industries And Allied Products Ltd. And Anr.
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Dinesh Pathak,Anurag Asthana,K.N. Tripathi
Respondent Counsel :- C.S.C.,Pankaj Kumar Shukla

Hon'ble R.K. Agrawal,J.

Hon’ble Rajesh Chandra,J.

Sri Pankaj Kumar Shukla, learned counsel appearing for the
respondent Nos. 3,4 & 5, on the basis of the instructions received by
him, has made a statement at the bar that on account of the order of
the B.I.F.R., recovery certificate issued against the petitioners is
being proposed to be withdrawn and necessary steps will be taken
within a week and the recovery proceedings shall not be proceeded
against the petitioners so long as the order of B.I.F.R. stands.

In view of the submissions made by Sri Pankaj Kumar Shukla
advocate, Sri K.N.Tripathi, learnede Senior Advocate submitted before
us that the writ petition be disposed of with the above observations.

In view of what has been stated above, writ petition stands disposed
of finally.

Order Date :- 9.8.2010

n.u.