Allahabad High Court High Court

Chandrabhan vs State Of U.P. & Ors. on 15 June, 2010

Allahabad High Court
Chandrabhan vs State Of U.P. & Ors. on 15 June, 2010
Court No. - 10

Case :- WRIT - C No. - 34918 of 2010

Petitioner :- Chandrabhan
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Chandra Kumar Rai
Respondent Counsel :- C.S.C.

Hon'ble Rakesh Sharma,J.

Heard learned counsel for the petitioner as well as learned Standing Counsel
and perused the record.

The petitioner is a complainant against the fair price shop dealer. According
to him, the Appellate Authority, where the matter is pending in Appeal has
wrongly passed the order dated 14.5.2010.
The petitioner has no locus to challenge the interim order passed by the
Appellate Authority. However, Since the Appeal is already pending before the
Appellate Authority, the petitioner may pursue his remedy before the
Appellate Authority.

In view of the above, the writ petition, being devoid of merits, is dismissed.
No order as to costs.

Order Date :- 15.6.2010
piyush