Allahabad High Court High Court

Radha Krishna vs State Of U.P. & Anr. on 11 January, 2010

Allahabad High Court
Radha Krishna vs State Of U.P. & Anr. on 11 January, 2010
Court No. - 21

Case :- WRIT - C No. - 937 of 2010

Petitioner :- Radha Krishna
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- S.N. Yadav
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

In the present case, Licencing Authority in his wisdom looking into the fact
that there is existed prima facie material, has proceeded to pass order and
simultaneously has also issued notice for cancellation. Petitioner has stated
before this court that he has already submitted reply to the said notice before
the licencing authority.

Consequently, in case till date, reply has already been submitted, then
Licencing Authority, i.e. District Magistrate Firozabad is directed to see and
ensure that final decision is taken in accordance with law, after taking into
account reply so submitted by the petitioner, preferably within period of six
weeks from the date of production of certified copy of this order.

With these observation, writ petition is disposed of.

Order Date :- 11.1.2010
T.S.