Allahabad High Court High Court

Rajkai Devi vs State Of U.P. And Others on 12 August, 2010

Allahabad High Court
Rajkai Devi vs State Of U.P. And Others on 12 August, 2010
Court No. - 9

Case :- WRIT - C No. - 47826 of 2010

Petitioner :- Rajkai Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Raj Shekhar Srivastava,Sanjeev Shukla
Respondent Counsel :- C.S.C.,Havaldar Verma,Mahesh Narain
Singh

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Ran Vijai Singh,J.

We have heard learned counsel for the petitioner, learned standing
counsel appearing for the respondents no. 1 to 3, Sri M.N.Singh
for respondent no. 4 and Sri A.K.Pandey holding brief of Sri
Hawaldar verma appearing for the respondent no. 5.
The second fair price shop has been allotted as in the report dated
1.6.2010 (annexure 5 to the writ petition) total units were found to
be 4639 after excluding total units. As per the government order, if
the units are more than 4000 then second fair price shop can be
allotted.

For the aforesaid reasons, we do not find any illegality in the
allotment of second fair price shop. This petition is devoid of merit
and it is accordingly dismissed.

Order Date :- 12.8.2010
Pratima