Allahabad High Court High Court

Smt. Bhanwati vs State Of U.P. & Others on 18 June, 2010

Allahabad High Court
Smt. Bhanwati vs State Of U.P. & Others on 18 June, 2010
Court No. - 9

Case :- WRIT - C No. - 35804 of 2010

Petitioner :- Smt. Bhanwati
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Kaushal Kishor Mishra
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Krishna Murari,J.

Heard learned counsel for the petitioners and learned Standing Counsel for the
respondents.

The petitioners have an alternative remedy to file an appeal before the
appropriate forum.

Accordingly, this writ petition is liable to be dismissed on the ground of
alternative remedy.

However, in case, the petitioners file an appeal before appropriate forum
within a period of three weeks from today, the fair price shop of the
petitioners shall not be allotted to any one else, but it shall be attached to
some other fair price licensee to ensure distribution of essential commodities
to the cardholders.

With the aforesaid direction, this petition is finally disposed of.

Order Date :- 18.6.2010
PKC