Allahabad High Court High Court

Sada Shiv Saroj vs State Of U.P.Through The Secy. … on 5 August, 2010

Allahabad High Court
Sada Shiv Saroj vs State Of U.P.Through The Secy. … on 5 August, 2010
Court No. - 1

Case :- MISC. BENCH No. - 7468 of 2010

Petitioner :- Sada Shiv Saroj
Respondent :- State Of U.P.Through The Secy. Food And Civil Supplies
Lko.
Petitioner Counsel :- Pradeep Kumar Singh Bisen
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard the learned counsel for the petitioner and the learned counsel for the
State.

With the consent of the parties’ counsel, the writ petition is being finally
disposed of at the admission stage.

The allotment of fair price shop lies within the domain of Sub Divisional
Magistrate, who is to make allotment of most suitable and eligible person,
keeping in mind the relevant rules and the Government orders. The resolution
passed in open meeting of Gaon Sabha has also to be considered by the Sub
Divisional Magistrate and he has to see that the same has been passed in
accordance with law. In case any reservation is applicable to any category of
person, the same is also to be looked into by the Sub Divisional Magistrate.
No writ can be issued by this Court to allot a fair price shop to a particular
person, even if resolution has been passed in his favour by the Gaon Sabha.
We are, therefore, of the view that this Court would not issue any mandamus,
as prayed for, but the matter has to be considered by the Sub Divisional
Magistrate, who shall pass necessary orders for allotment of fair price shop to
a person selected as per rules and who is found suitable and eligible.
With the aforesaid observations, the writ petition is disposed of finally.
Order Date :- 5.8.2010
Sachin