Allahabad High Court High Court

John Mohammad vs State Of U.P. Thru. Secr. Food & … on 28 July, 2010

Allahabad High Court
John Mohammad vs State Of U.P. Thru. Secr. Food & … on 28 July, 2010
Court No. - 34

Case :- WRIT - C No. - 15024 of 2010

Petitioner :- John Mohammad
Respondent :- State Of U.P. Thru. Secr. Food & Civil Supply & Ors.
Petitioner Counsel :- V.S. Shukla
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Heard learned counsel for the petitioner.

After perusal of the record and impugned order dated 6.3.2010 , we find that
the writ petition is not maintainable against the demand notice.

Accordingly the writ petition is dismissed.

Interim order, if any, stands discharged.

Order Date :- 28.7.2010
R