Court No. - 1 Case :- MISC. BENCH No. - 6631 of 2010 Petitioner :- Santosh Kumar Pandey And Ors. Respondent :- Director Civil Aviation Chaudhary Charan Singh Airport Lko. Petitioner Counsel :- Smt. Pushpa Saxena,Alok Saxena Respondent Counsel :- C.S.C.,K.D.Nag Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
The grievance and the pleas raised by the petitioners are not amenable to writ
jurisdiction.
We, therefore, after hearing the parties’ counsel, with their consent, dispose of
the writ petition finally giving liberty to the petitioners to make a
representation to the Director, Airport, Airport Authority of India, Lucknow,
raising their grievance about the suspension of permission regarding plying of
pre-paid taxis. If such a representation is made, the Director shall decide the
same, after affording opportunity of hearing to the petitioners, by a reasoned
order, expeditiously, say within a maximum period of one week from the date
of receipt of a certified copy of this order.
Order Date :- 16.7.2010
MFA