Allahabad High Court High Court

Ram Raj Truck Operators … vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Ram Raj Truck Operators … vs State Of U.P. & Others on 12 January, 2010
Court No. - 2

Case :- WRIT - C No. - 71230 of 2009

Petitioner :- Ram Raj Truck Operators Associataion & Anr.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Mahesh Sharma,Vinay Kr. Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner.

By this writ petition, the petitioner has prayed for a mandamus
directing the respondents to restrain the anti social elements from
collecting illegal money from the Truck Operators of petitioner
society.

For the allegations which are sought to be raised in the writ
petition, the appropriate course open for the petitioner is to take
recourse to the procedure prescribed under the Code of Criminal
Procedure.

The writ petition is dismissed with the aforesaid observations.

Order Date :- 12.1.2010
Jaideep/-