Allahabad High Court High Court

Smt. Shanti Devi vs District Supply Officer, & … on 1 February, 2010

Allahabad High Court
Smt. Shanti Devi vs District Supply Officer, & … on 1 February, 2010
Court No. - 3

Case :- WRIT - C No. - 15752 of 2001

Petitioner :- Smt. Shanti Devi
Respondent :- District Supply Officer, & Another
Petitioner Counsel :- P.N. Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

This writ petition has been filed for the purpose of granting co-licence in
favour of one of the respondent about fair price shop. We are of the view that
the writ Court can not go into such question as it has been prayed for.
Whether it can be granted or not is discretion of the State. Therefore, the writ
petition is dismissed without imposing any cost.

However, it is open to the petitioner to make appropriate representation before
the authority concerned.

Order Date :- 1.2.2010
MAA/-