Allahabad High Court High Court

M/S Madhvendra Pratap Singh Mini … vs State Of U.P. Thru Prin. Secy. Food … on 10 August, 2010

Allahabad High Court
M/S Madhvendra Pratap Singh Mini … vs State Of U.P. Thru Prin. Secy. Food … on 10 August, 2010
Court No. - 34

Case :- WRIT - C No. - 55527 of 2008

Petitioner :- M/S Madhvendra Pratap Singh Mini Rice Mills And Others
Respondent :- State Of U.P. Thru Prin. Secy. Food & Supplies & Others
Petitioner Counsel :- Sarita Singh,Punit Kr. Upadhyay
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of this writ petition petitioner has prayed for a writ of
mandamus to command the respondent no. 4 and 5 to the writ
petition to pay the petitioner 1% driage charges of MSP under the
CMR on paddy to the petitioners for the year 2007-08 as per
direction issued by the State Government dated 11.1.2008 which
has been annexed as Annexure-5 to the writ petition.

The respondent no.5 to the writ petition Assistant Regional
Accounts Officer (Food), Allahabad is directed to dispose of the
application of the petitioner within a period of one month from the
date of receipt of this order after passing appropriate order on the
application of the petitioner in accordance with the aforesaid
Government Order. If the amount claimed by the petitioner is
found payable the same shall be paid within the said period.

With the aforesaid direction the writ petition is disposed of finally.

Order Date :- 10.8.2010
ssm