Allahabad High Court High Court

Mahendra Singh vs State Of U.P. And Others on 19 January, 2010

Allahabad High Court
Mahendra Singh vs State Of U.P. And Others on 19 January, 2010
Court No. - 2

Case :- WRIT - C No. - 144 of 2010

Petitioner :- Mahendra Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sushil Kumar
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner and learned Standing counsel for the
respondent.

By this writ petition, the petitioner has prayed for quashing the order dated
9.11.2009 by which the respondent has cancelled the license of fair price shop
of the petitioner. Learned counsel for the respondent submits that the
petitioner has alternative remedy. The petitioner has right to file an appeal
under Clause 28 of U.P. Schedule and Commodity Control Order. There is
being right of appeal the petition is not entertained.

We make it clear that if an appeal is filed within three weeks, the stay
application in appeal shall be considered.

The writ petition is disposed of .

Order Date :- 19.1.2010
Hsc/