Allahabad High Court High Court

Naseem Ahmad vs State Of U.P. And Others on 27 January, 2010

Allahabad High Court
Naseem Ahmad vs State Of U.P. And Others on 27 January, 2010
Court No. - 2

Case :- WRIT - C No. - 111 of 2010

Petitioner :- Naseem Ahmad
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.M. Iqbal Hasan
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Bala Krishna Narayana,J.

Learned counsel for the petitioner contends that by means of the
impugned order the District Supply Officer has refused to change
the boundary for the petitioner’s shop although there is a condition
in the license which has been filed as Annexure No.1 to the writ
petition, that the petitioner, with the permission of the authority,
can change the boundary. He submits that the District Supply
Officer has infact misinterpreted the government order dated 21-
12-2005.

Learned standing counsel prays for and is allowed a week’s time to
obtain instruction and to file counter affidavit.

Put up this case as fresh on 5th Feb. 2010. It is made clear that
looking to the nature of the case, the petition may be disposed of.

Order Date :- 27.1.2010
skv