Allahabad High Court
Harinam Singh vs State Of U.P. & Ors. on 1 July, 2010
Court No. - 3 Case :- WRIT - C No. - 32683 of 2010 Petitioner :- Harinam Singh Respondent :- State Of U.P. & Ors. Petitioner Counsel :- V.K.S. Somvanshi Respondent Counsel :- C.S.C. Hon'ble Amitava Lala,J.
Hon’ble Sanjay Misra,J.
In spite of notice that the supplementary list of fresh cases will not be revised,
the matter has repeatedly been called out but no one appeared on behalf of the
petitioner.
Learned Standing counsel has contended before us that there is a provision of
appeal against the order impugned. However, the grievance of the petitioner is
to get release of wheat which has been ceased by the authority. Since the
exercise has been done by the authority concerned with regard to the same, no
order is required to be passed in favour of the petitioner.
Thus, the writ petition is dismissed, however without imposing any cost.
Order Date :- 1.7.2010
Kpy