Allahabad High Court High Court

V.S. Kushwaha & Another vs State Of U.P. & Others on 27 July, 2010

Allahabad High Court
V.S. Kushwaha & Another vs State Of U.P. & Others on 27 July, 2010
Court No. - 34

Case :- WRIT - C No. - 51512 of 2009

Petitioner :- V.S. Kushwaha & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.P. Srivastava
Respondent Counsel :- C.S.C.,Bhola Nath Yadav

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Heard learned counsel for the parties.

The petitioner has a remedy under the Consumer Protection Act and therefore
we are not inclined to allow this writ petition to remain alive, therefore, the
writ petition is dismissed. It is provided that the petitioner is relegated to avail
the remedy under the Consumer Protection Act within 15 days. For 15 days
no coercive action shall be taken against the petitioner.

Order Date :- 27.7.2010
Abhishek Sri.