Allahabad High Court High Court

Dharm Raj Yadav vs State Of U.P. & Another on 20 July, 2010

Allahabad High Court
Dharm Raj Yadav vs State Of U.P. & Another on 20 July, 2010
Court No. - 34

Case :- WRIT - C No. - 54468 of 2009

Petitioner :- Dharm Raj Yadav
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.S. Singh,Surendra Yadav
Respondent Counsel :- C.S.C.,S.K.Pathak

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Heard learned counsel for the parties and perused the material on
record.

Admittedly against the order impugned in the present writ petition
which relates to the Fair Price Shop, an appeal lies under the
relevant control order, therefore, this writ petition is dismissed on
the ground of availability of the Statutory alternative remedy.
However, the appeal shall be filed within ten days from today and
same shall be decided by the Commissioner within 15 days
thereafter. For 25 days only interim order granted earlier in this writ
petition shall remain continue to operate and the same will lapsed
after 25 days automatically.

Order Date :- 20.7.2010
RKS/