Allahabad High Court High Court

Umesh Chandra vs State Of U.P. & Ors. on 1 July, 2010

Allahabad High Court
Umesh Chandra vs State Of U.P. & Ors. on 1 July, 2010
Court No. - 3

Case :- WRIT - C No. - 32933 of 2010

Petitioner :- Umesh Chandra
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- S.P. Giri
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Amitava Lala,J.

Hon’ble Sanjay Misra,J.

In spite of notice that the matters placed in the supplementary list
of fresh cases will not be revised, the matter was called out repeatedly
but no one appeared on behalf of the petitioner.

Learned Standing Counsel has contended before this Court that in
this writ petition the petitioner has challenged the order of cancellation
of licence to run the fair price shop, which order is appealable in nature.
Therefore, we dismiss the writ petition, however, without imposing any
cost.

In any event, passing of this order will no way affect the right of the
petitioner, if any, to prefer the appeal.

Order Date :- 1.7.2010
SKT/-