Court No. - 2 Case :- WRIT - A No. - 15 of 2010 Petitioner :- Firoz Afsar & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Amit Dubey Respondent Counsel :- C.S.C. Hon'ble Ashok Bhushan,J.
Hon’ble Bala Krishna Narayana,J.
Supplementary affidavit filed today be kept on the record.
Heard counsel for the petitioner and learned Standing Counsel.
By this writ petition, the petitioner has prayed for a writ of mandamus
commanding the respondents not to grant any fresh permanent/temporary
permit on the route known as Chandpur Mod to Bisaratganj, Sirauli and from
Bareilly to Bisaratganj-Siraluli without stopping illegal plying of the vehicles
on the aforesaid routes pursuant to the order of this Court dated 13.6.2008.
Learned counsel for the petitioner submits that petitioner has been granted
permit for the route Chandpur Mod to Bisaratganj-Sirauli. It is further
submitted that although fresh permits have been granted on 16.1.2010 but
about 45 Tempos and 40 Tata Magic vehicles are being plied illegally without
any permit.
Considering the facts of the present case and submissions made, ends of
justice be served in giving liberty to the petitioner to submit a representation
before the respondent No.2 mentioning the details of illegally plying vehicles
on which appropriate decision be taken by the respondent No.2 in accordance
with law. It is ordered accordingly.
The writ petition is disposed of accordingly.
Order Date :- 27.1.2010
Rakesh