Court No. - 36 Case :- WRIT - C No. - 44565 of 2009 Petitioner :- Rais Ahamed Respondent :- State Of U.P. & Others Petitioner Counsel :- Anwar Khan Respondent Counsel :- C. S. C. Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Prayer in this petition is for direction to the respondent to issue
fresh license to the petitioner for running a saw-mill at Plot No.
254, Area 0.615 Heq., at Village Gopalipur, Pargana Mah, Tehsil
Handia, District Allahabad.
Petitioner has annexed certain no objection and other documents in
support of his claim.
Acceptance/objection of the petitioner claims is dependent on
examination of certain factual aspect which is not permissible in
the writ exercise.
However, on the aforesaid facts we dispose of this writ petition by
giving liberty to file a fresh representation before the Competent
Authority along with certified copy of the order upon which,
appropriate order of merits, in accordance with law is to be passed
within shortest possible time preferably within six weeks from the
receipt of the certified copy.
It is made clear that this Court has not examined the merits of the
matter and has not expressed any opinion on merits and therefore,
it will be independent exercise of the concerned authority to take
decision in accordance with law.