Court No. - 1 Case :- MISC. BENCH No. - 6664 of 2010 Petitioner :- Laxman Pal Respondent :- State Of U.P.,Thru. Prin. Secy.,Food & Civil Supplies & Ors. Petitioner Counsel :- S.P. Dubey Respondent Counsel :- C.S.C.,Alok Kumar Srivastava Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
The petitioner had earlier filed a writ petition bearing no. 1665 (MB) of 2010
claiming his right of allotment of the fair price shop, which was dismissed by
a Division Bench of this Court on 26.2.2010 with liberty to approach the Sub
Divisional Magistrate.
The fair price shop incidentally could not be allotted in favour of the
petitioner and, therefore, he has filed this petition challenging the allotment
made in favour of respondent no.6 mainly on the ground that the allotment
has been made without holding any open meeting at a particular place, though
it was held at another place.
This Court would not entertain the petition for allotment of fair price shop, as
it is primarily the domain of the Sub Divisional Magistrate or the authority
concerned to make such allotment in accordance with law.
We thus, do not find any ground to entertain the petition.
The writ petition is dismissed.
Order Date :- 19.7.2010
Sachin