Allahabad High Court
Rajbeer Singh vs State Of U.P. And Others on 21 January, 2010
Court No. - 2 Case :- WRIT - C No. - 448 of 2010 Petitioner :- Rajbeer Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Rajendra Prasad Tiwari Respondent Counsel :- C.S.C.,D.D. Chauhan Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Heard learned counsel for the petitioner.
By this writ petition, the petitioner has prayed for quashing the
order dated 18.12.2009 passed by the Sub Divisional Officer by
which the fair price agreement of the petitioner has been canceled.
The petitioner has remedy of filing an appeal under Clause 28 of
U.P. Scheduled Commodities Control Order, 2004.
There being a statutory remedy of appeal, the writ petition cannot
be entertained. The petitioner may avail his remedy as aforesaid.
In case the appeal is filed, the same may be decided, expeditiously.
The writ petition is dismissed with the observations aforesaid.
Order Date :- 21.1.2010
Jaideep/-