Court No. - 36 Case :- WRIT - C No. - 15048 of 2003 Petitioner :- M/S Sunder Fruits Company & Another Respondent :- U.P. Rajya Krishi Utpadan Mandi Parishad & Others Petitioner Counsel :- Arun Kumar Respondent Counsel :- B.D. Mandhyan,S.C. Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
The matter listed under the heading of the old cases was taken up in the
revised list.
This writ petition was filed in the year 2003. No interim stay is there.
Prayer in this writ petition is for a direction to respondents to refund the
amount so recovered.
Sri Sharad Mandhyan, learned counsel for the respondents informs the Court
that in fact the petitioners themselves paid the compounding fee which was
charged and thus there is no justification in the request for refund of the
amount.
After such a long, we are not satisfied with any of the grounds which has been
made to issue a writ as prayed.
The writ petition stands dismissed.
Order Date :- 8.7.2010
Prabhat