Allahabad High Court High Court

Sushil Kumar vs State Of U.P. And Others on 18 June, 2010

Allahabad High Court
Sushil Kumar vs State Of U.P. And Others on 18 June, 2010
Court No. - 9

Case :- WRIT - C No. - 35757 of 2010

Petitioner :- Sushil Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.N. Pandey,A.K. Pandey
Respondent Counsel :- C.S.C.,Ramendra Pratap Singh

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Krishna Murari,J.

We have heard learned counsel for the petitioners, learned standing counsel
for respondent No.1 and Sri Ramendra Pratap Singh, learned counsel
appearing for respondents No. 2 to 4.

The Hon’ble Apex Court in S.L.P. No. 9706 2002 and 9733 of 2002 (R.K.
Mittal and others Vs. State of U.P. and others) have passed an interim order
on 12.7.2002 that commercial activity of Banking can go on in a residential
area. In view of the interim order passed by Hon’ble Apex Court, the
petitioner is also entitled for interim order.
Until further orders of this Court, the effect and operation of the order dated
20.05.2010 passed by respondent No.2 ( Annexure No.1 to the writ petition)
shall remain stayed.

Order Date :- 18.6.2010
PKC