Allahabad High Court High Court

Soran Singh vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Soran Singh vs State Of U.P. & Others on 22 January, 2010
Court No. - 2

Case :- WRIT - C No. - 769 of 2010

Petitioner :- Soran Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.P.N. Mishra
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner.

By this writ petition, the petitioner has prayed for quashing the
order dated 23.11.2009 passed by the Sub Divisional Officer by
which the fair price agreement of the petitioner has been canceled.

The petitioner has statutory remedy of filing an appeal under
Clause 28 of U.P. Scheduled Commodities Control Order, 2004.

There being a statutory remedy of appeal, the writ petition cannot
be entertained. The petitioner may avail his remedy as aforesaid.
In case the appeal is filed, the same may be decided, expeditiously.

The writ petition is dismissed with the observations aforesaid.

Order Date :- 22.1.2010
Jaideep/-