Allahabad High Court High Court

Praveen Kumar vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Praveen Kumar vs State Of U.P. & Others on 28 January, 2010
Court No. - 2

Case :- WRIT - C No. - 1368 of 2010

Petitioner :- Praveen Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.D. Dwivedi, Navin Singh
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioner.

By this writ petition, the petitioner has prayed for quashing the order dated
23rd July, 2009 by which the food grains have been confiscated in
proceedings under Section 6-A of the Essential Commodities Act, 1955.

Against the order impugned in the writ petition, the petitioner has remedy of
filing an appeal under Section 6-C of the Essential Commodities Act, 1955.
There being remedy of appeal, the writ petition cannot be entertained. The
petitioner may avail the remedy of appeal.

The writ petition is dismissed.

Order Date :- 28.1.2010
Rakesh