Allahabad High Court High Court

Union Of India & Others vs Saurabh Agnihotri & Others on 29 January, 2010

Allahabad High Court
Union Of India & Others vs Saurabh Agnihotri & Others on 29 January, 2010
Court No. - 29

Case :- WRIT - A No. - 4377 of 2010

Petitioner :- Union Of India & Others
Respondent :- Saurabh Agnihotri & Others
Petitioner Counsel :- Saral Srivastava

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Kashi Nath Pandey,J.

Connect with Civil Misc.Writ Petition No. 48845 of 2004.

Issue notice pending admission.

Shri Saral Srivastava, learned counsel for the petitioners states that the
respondnet no.2 is a proforma respondent, therefore, no notice need be issued
to the said respondent.

Notice will be issued to the respondent no.1 by Registered Post A.D. fixing
the next date fixed in the matter.

Counter affidavit on behalf of the respondent no.1 may be filed within six
weeks. Rejoinder affidavit may be filed by the next date fixed in the matter.

List this case on 29.3.2010.

Heard on the question of grant of interim relief.

Having regard to the facts and circumstances of the case and having
considered the submissions made by Shri Saral Srivastava, learned counsel for
the petitioners, it is directed that till the next date of listing, the operation of
the impugned order dated 28.10.2009 (Annexure-20 to the Writ Petition)
passed by the Tribunal will remain stayed.

Order Date :- 29.1.2010
safi