Allahabad High Court High Court

Gaon Sabha Raipur Bari Thru … vs State Of U.P. Thru Prin. Secy. Food … on 5 January, 2010

Allahabad High Court
Gaon Sabha Raipur Bari Thru … vs State Of U.P. Thru Prin. Secy. Food … on 5 January, 2010
Court No. - 1

Case :- MISC. BENCH No. - 12173 of 2009

Petitioner :- Gaon Sabha Raipur Bari Thru Pradhan Sanjay Singh
Respondent :- State Of U.P. Thru Prin. Secy. Food & Cv.Supplies & Ors.
Petitioner Counsel :- R.N. Gupta
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

The grievance raised by the Gram Panchayat cannot be looked into in writ
jurisdiction.

The petitioner, otherwise has also made a representation to the District
Magistrate.

The writ petition is disposed of with the direction that the pending
representation of the petitioner be considered and disposed of, by the District
Magistrate, expeditiously in accordance with law, say within a maximum
period of four weeks from the date of receipt of a certified copy of this order.
Order Date :- 5.1.2010
Sachin