Allahabad High Court High Court

Smt. Laung Shri Devi vs State Of U.P. And Others on 30 June, 2010

Allahabad High Court
Smt. Laung Shri Devi vs State Of U.P. And Others on 30 June, 2010
Court No. - 36
Case :- WRIT - C No. - 37269 of 2010
Petitioner :- Smt. Laung Shri Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Smt. Manju R. Chauhan,Vijay Kumar Maurya
Respondent Counsel :- C.S.C.,D.D. Chauhan,Lovelesh Kr. Verma

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

The claim of the petitioners is for consideration of allotment of fair

price shop in view of the Government Order dated 17 August,

2002.

Contention of the petitioner is that husband of petitioner no. 1 was

earlier allotted a fair price shop in the year 1980 under the Dacoity

Abolition and Rehabilitation Scheme. There was no complaint

against distribution of essential commodities by any of the card

holders. However, the husband died and after his death an

application was moved by petitioner no. 1 before respondent no.2

for considering the name of her son, i.e. petitioner no.2, on

compassionate grounds for allotment of the fair price shop.

Para 8 of the Government Order provides that the category of

reserved shop shall not be changed in any circumstances. In view

of the provisions and the order dated 21-5-2010 passed by the Sub

Divisional Magistrate, name of petitioner no.2 was to be

considered but in connivance of the private respondents a

resolution was passed on 14-6-2010 by the members of Gaon

Sabha whereby name of petitioner no.2 was not recommended
which is in violation of the Government Order. It is further argued

that against the aforesaid resolution, petitioners have moved a

detailed representation before respondent no. 2 which is still

pending.

This writ petition is disposed of with a direction to the petitioners

to pursue their representation pending before the competent

authority who shall consider the claim of petitioners in accordance

with law/Government Order the benefit of which is claimed.

It is made clear that we have not expressed any opinion on merits

and thus decision of authority will be his independent exercise.

Order Date :- 30.6.2010
SR