Court No. - 1 Case :- MISC. BENCH No. - 6535 of 2010 Petitioner :- Sudeep Pal Singh Respondent :- State Of U.P., Thru. Secretary, Home & Others Petitioner Counsel :- Prashant Singh 'Atal' Respondent Counsel :- C.S.C. Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Heard the counsel for the petitioner and Sri Krishna Chandra for the State.
There appears to be a dispute between the petitioner and opposite party no. 4,
who is running a gun shop in the name of M/s Singh Gun House, allegedly
adjacent to the cloth shop of the petitioner.
The grievance raised in the writ petition is not amenable to writ jurisdiction.
If the opposite party no. 4 is violating any provision of Explosives Act,
approach can be made to the concerned authority, who is under legal
obligation to look into the matter and pass appropriate orders, if he is satisfied
that the complaint made is correct and genuine.
Subject to aforesaid observations, the petition is dismissed.
Order Date :- 15.7.2010
MFA