Court No. - 2 Case :- WRIT - C No. - 111 of 2010 Petitioner :- Naseem Ahmad Respondent :- State Of U.P. And Others Petitioner Counsel :- S.M. Iqbal Hasan Respondent Counsel :- C.S.C. Hon'ble Ashok Bhushan,J.
Hon’ble Bala Krishna Narayana,J.
Learned counsel for the petitioner contends that by means of the
impugned order the District Supply Officer has refused to change
the boundary for the petitioner’s shop although there is a condition
in the license which has been filed as Annexure No.1 to the writ
petition, that the petitioner, with the permission of the authority,
can change the boundary. He submits that the District Supply
Officer has infact misinterpreted the government order dated 21-
12-2005.
Learned standing counsel prays for and is allowed a week’s time to
obtain instruction and to file counter affidavit.
Put up this case as fresh on 5th Feb. 2010. It is made clear that
looking to the nature of the case, the petition may be disposed of.
Order Date :- 27.1.2010
skv