Allahabad High Court High Court

Purushottam vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Purushottam vs State Of U.P. & Others on 25 January, 2010
Court No. - 2

Case :- WRIT - C No. - 1120 of 2010

Petitioner :- Purushottam
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dinesh Raghav
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard the learned counsel for the petitioner and perused the
record.

By this writ petition the petitioner has prayed for quashing of the
order dated 4-9-2007 by which Fair Price shop was allotted in
favour of the respondent no.5. Learned counsel for the petitioner
submits that representations were made against the allotment
which were not decided. Be as it may, the petitioner had to
challenge the allotment within reasonable time, in this Court.
More than 2 1/2 years have elapsed when the petitioner has
chosen to come to this court to challenge the allotment. At this
stage, we do not entertain the writ petition. The writ petition is
barred by laches and is dismissed.

Order Date :- 25.1.2010
skv