Allahabad High Court High Court

Yunus vs State Of U.P. & Others on 23 July, 2010

Allahabad High Court
Yunus vs State Of U.P. & Others on 23 July, 2010
Court No. - 21

Case :- WRIT - C No. - 42752 of 2010

Petitioner :- Yunus
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajeev Sisodia,Parveen Kumar Shukla
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Learned Standing counsel has accepted notice on behalf of respondent
nos. 1 to 4.

By the next date fixed, counter affidavit if any be filed.
It has been sought to be contended on behalf of petitioner that show
cause notice which was issued to him, reply has been submitted him on
29.06.2010 but the said reply has not been adverted to within time
frame provided. In pith and substance petitioner has contended that
principle of natural justice has been violated.
Primafacie arguments advanced requires consideration of this Court.
Issue which has been sought to be raised has already been referred to
Larger Bench in Civil Misc. Writ Petition No. 60951 of 2009 (Madho Lal
(Pradhan) Vs. State of U.P. and others) and Civil Misc. Writ Petition No.
49305 of 2009 (Het Kishan Vs. State of U.P. and others).
Aforesaid orders have been affirmed by Division Bench comprising
Hon’ble Acting Chief Justice & Hon’ble A.P.Sahi in Special Appeal No.
528 of 2010 (Smt. Sabir Vs. State of U.P. and others) decided on
28.04.2010.

Consequently, connect this writ petition alongwith the record of
aforesaid writ petitions.

Interim order which has been passed therein on the same term and
condition, shall be extended to the petitioner also.
Order Date :- 23.7.2010
Dhruv