Allahabad High Court High Court

Sukhpal Singh vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Sukhpal Singh vs State Of U.P. & Others on 6 January, 2010
Court No. - 21

Case :- WRIT - C No. - 71981 of 2009

Petitioner :- Sukhpal Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- D.N. Singh
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

In the present case the order, which is subject matter of challenge, is the order
cancelling fair price shop licence of the petitioner and the order of its
affirmance in appeal.

In the present case, finding of fact has been returned that the appellant has
sold the essential commodities much beyond the prescribed limit and further
in various Ration Cards no entries, whatsoever, have been made, which is
reflective of the position that the essential commodities have not at all been
distributed. The petitioner had been afforded full opportunity and thereafter
finding of fact has been returned.

Once this is the factual scenario, then this Court refuses to exercise its
authority of judicial review. Consequently, writ petition is dismissed.

Order Date :- 6.1.2010
SRY