Allahabad High Court High Court

Rajeev Kumar vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Rajeev Kumar vs State Of U.P. & Others on 22 January, 2010
Court No. - 2

Case :- WRIT - C No. - 990 of 2010

Petitioner :- Rajeev Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Irsahd Ali
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard counsel for the petitioner and learned Standing Counsel.

By this writ petition, the petitioner has prayed for quashing the order dated
16/17th December, 2009 by which order the fair price agreement of the
petitioner has been cancelled.

Against the order impugned in the writ petition, the petitioner has statutory
right of appeal. There being statutory right of appeal, the writ petition cannot
be entertained. Learned counsel for the petitioner submits that appeal will be
filed within two weeks from today. In case such appeal is filed the same may
be considered and disposed of expeditiously.

Subject to above observation, the writ petition is dismissed.

Order Date :- 22.1.2010
Rakesh