Allahabad High Court High Court

Maharishi Durwasha Jan Evam Pashu … vs Zila Panchayat Auraiya And Others on 3 August, 2010

Allahabad High Court
Maharishi Durwasha Jan Evam Pashu … vs Zila Panchayat Auraiya And Others on 3 August, 2010
Court No. - 36

Case :- WRIT - C No. - 44129 of 2010

Petitioner :- Maharishi Durwasha Jan Evam Pashu Mela Auraiya And Ors.
Respondent :- Zila Panchayat Auraiya And Others
Petitioner Counsel :- Gautam Chaudhary,Anil Bhushan
Respondent Counsel :- C.S.C.,A.K.Srivastava,Anshu Chaudhary,Nisaruddin

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Argument is that in the garb of the orders of this Court dated 27.11.2009
passed in writ Petition No. 62475 of 2009, respondent no.4 was wrongly
given license by order passed by respondent no.2 on 2.12.2009 without
inviting any application or wide publicity and now in the garb of Clause-9 of
the Adhiniyam, renewal for small period is being made in his favour by which
participation of every body stands excluded.

If it is accepted, then for all times to come, respondent no.4 will get the right
to hold Mela and nobody will enter into the trade .

It is further submitted that petitioners are Bhumidhar of 3/4th of land over
which, Mela is being organised.

Sri Anshu Chaudhary, learned counsel is to obtain instructions so as to place
before this Court the complete facts in regard to grant of license by order
dated 2.12.2009 in the garb of the order of this Court dated 27.11.2009.

As prayed, put up this petition as fresh on 10.08.2010.

Order Date :- 3.8.2010
Shahid