Court No. - 4 Case :- WRIT TAX No. - 2422 of 2009 Petitioner :- Smt. Indrawati Baghel Respondent :- State Of U.P. & Others Petitioner Counsel :- Nrapendra Chaturvedi Respondent Counsel :- C.S.C. Hon'ble Rajes Kumar,J.
Hon’ble Bala Krishna Narayana,J.
It appears that for the Excise year 2009-10, the petitioner has been granted
license for running the country liquor shop between try crossing of Ramgarhi
Tiraha and Badanpur, Firozabad. It is contended by the petitioner that for
want of illegal gratification, the respondent no.4 is harassing the petitioner
and is trying to shift the shop of the petitioner to some other place. No
evidence has been enclosed in this regard. The allegation of the petitioner is
totally vague. No order has been enclosed shifting the shop of the petitioner
from the allotted place to some other place.
In view of the above, we declined to interfere in the matter. The writ petition
is accordingly, dismissed.
Order Date :- 4.1.2010
R./