Allahabad High Court High Court

Avanish Kumar vs State Of U.P. And Others on 14 July, 2010

Allahabad High Court
Avanish Kumar vs State Of U.P. And Others on 14 July, 2010
Court No. - 9

Case :- WRIT - C No. - 39716 of 2010

Petitioner :- Avanish Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- C.P. Shukla
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Mrs. Jayashree Tiwari,J.

Heard learned counsel for the petitioner and the learned standing counsel
appearing for the State-respondents.

By this writ petition the the petitioner has prayed that the applications
received from the candidates for appointment as fair price shop dealer be
reconsidered. Prima facie, we are of the opinion that no such direction can be
issued by this Court to the respondents. We do not find any illegality in the
impugned order dated 5.5.2010. This petition is devoid of merit. It is
accordingly dismissed.

Order Date :- 14.7.2010
A.