Allahabad High Court High Court

M/S. Bharat Tractors House & Ors. vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
M/S. Bharat Tractors House & Ors. vs State Of U.P. & Others on 13 January, 2010
Court No. - 21

Case :- WRIT - C No. - 1431 of 2010

Petitioner :- M/S. Bharat Tractors House & Ors.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Gauri Shankar Yadav
Respondent Counsel :- C.S.C.,K.M. Asthana,Suresh C. Srivastava

Hon'ble V.K. Shukla,J.

Heard learned counsel for the petitioner and learned Standing
counsel as well as Sri S.C. Srivastava, Advocate, for respondents.

Against the order dated 31.08.2009 passed by the Presiding Officer,
petitioner has got alternative statutory remedy of appeal under Section
20 of D.R.T. Act.

Consequently present writ petition is dismissed on the ground of
alternative remedy.

Order Date :- 13.1.2010
Dhruv