Chief Justice's Court Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 3832 of 2010 Petitioner :- Dhyan Singh Saini Respondent :- State Of U.P. & Others Petitioner Counsel :- Sheo Ram Singh,Rajendra Kumar Yadav Respondent Counsel :- C.S.C. Hon'ble Chandramauli Kumar Prasad,Chief Justice Hon'ble Arun Tandon,J.
In this public interest litigation, the petitioner alleges that a large
number of liquor shops are being run in the city of Moradabad at
places, not permissible in law and accordingly prayer has been
made for issuance of a writ in the nature of mandamus
commanding respondents to take appropriate action in the matter.
Having heard Mr. Sheo Ram Singh appearing for the petitioner,
Mr. M.S. Pipersenia, learned Standing Counsel appearing for the
State and taking into consideration the facts and circumstances of
the case, we are of the opinion that the petitioner shall be well
advised to represent before the Commissioner of Excise, Uttar
Pradesh for redressal of his grievance.
Needless to state that in case, petitioner does so, the Commissioner
of Excise shall take appropriate action as permissible in law
without unnecessary delay.
It is made clear that we have not expressed any opinion in regard
to the claim made by the petitioner and that shall be considered by
the Commissioner of Excise in accordance with law.
Writ application stands disposed of accordingly.
(Arun Tandon,J) (C.K. Prasad,CJ) Order Date :- 27.1.2010 RK