2005 INSC 0259 (Supreme Court Of India) Wasim Ahmed Saeed v. Union of India & Others (S.N. Variava and H.K. Sema,Jj.,) Interlocutory Application No. 21, 33, 24, 26, 30, 34 & 35 In W.P.(C) No. 653 Of 1994 With W.P.(C) No. 455 Of 1996 In Interlocutory Application No. 14, 15 & 17 In C.P.(C) No. 162 Of 2000 In W.P.(C) No. 653 Of 1994, C.P.(C) No. 518 Of 2002 In W.P.(C) No. 239 Of 1997 | 04-03-2005 I.A. No. 26: 1. Considering the affidavit dated 23rd February, 2005, the matter is adjourned to 6th May, 2005. I.A. Nos. 34-35: 2. By these applications persons who earlier had licences are seeking permission to continue to function as guides in and around monument Fatehpur Sikri. Pursuant to this Court's order dated 8th April, 2002, fresh examinations have been conducted and new licences have been issued. The applicants herein chose not to appear in the examination. Order dated 8th April, 2002 makes it very clear that only those persons who were issued fresh licences would be allowed to function as guides. As the applicants chose not to appear in the examination, they must take the consequences. Those who have qualified the examination and who have now been issued licences will only be allowed to function. 3. The applications are dismissed. 4. Rest of the I.As. are adjourned to 6th May, 2005. 1 SpotLaw