Allahabad High Court High Court

M/S. Iqbal & Sons vs State Of U.P. Thru. Secr. (Food & … on 19 July, 2010

Allahabad High Court
M/S. Iqbal & Sons vs State Of U.P. Thru. Secr. (Food & … on 19 July, 2010
Court No. - 34

Case :- WRIT - C No. - 20430 of 2010

Petitioner :- M/S. Iqbal & Sons
Respondent :- State Of U.P. Thru. Secr. (Food & Civil Supplies) & Ors.
Petitioner Counsel :- Tarun Agrawal,Ravi Kant
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Heard learned counsel for the parties.

By means of this writ petition, the petitioner has challenged the order dated
22nd December 2009, by which the petitioner has been blacklisted. From the
perusal of the order it shows that the proper opportunity has not been given as
it has been stated in the order as to why the petitioner’s representation was not
satisfactory and other documents which has relied on are of the government.
Therefore affording the opportunity was an eye wash. Thus it is held that full
opportunity of hearing was not given. The order has been passed without
proper application of mind on the representation of the petitioner, therefore,
the order impugned is hereby quashed. It is open for the respondents to pass
fresh order after giving full opportunity of hearing to the petitioner.

With the above observation the writ petition is disposed of.

Order Date :- 19.7.2010
Abhishek Sri.