Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Allahabad High Court

Kusum Dubey vs Union Of India And 4 Others on 19 December, 2019

Bench: Pankaj Mithal, Vipin Chandra Dixit





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 29
 

 
Case :- WRIT - C No. - 40363 of 2019
 

 
Petitioner :- Kusum Dubey
 
Respondent :- Union Of India And 4 Others
 
Counsel for Petitioner :- Ravindra Prakash Srivastava,Pradeep Kumar Tiwari
 
Counsel for Respondent :- A.S.G.I.,C.S.C.,Suman Jaiswal
 

 
Hon'ble Pankaj Mithal,J.
 

Hon'ble Vipin Chandra Dixit,J.

Heard learned counsel for the petitioner, Ms. Suman Jaiswal, learned counsel for respondents No. 1, 2 and 3 and learned Standing Counsel for respondents No. 4 and 5.

The present petition has been preferred for the quashing of the order dated 06.11.2019 passed by the Deputy Chief Controller of Explosives for and on behalf of Joint Chief Controller of Explosives, Central Circle Office, Agra and the consequential order dated 23.10.2019 of the District Magistrate.

The license of the petitioner to sell crackers has been cancelled by the aforesaid orders.

The petitioner can challenge the said order by way of an appeal under Rule 121 of Explosives Rules, 2008.

In view of the statutory remedy available to the petitioner, we refuse to exercise our discretionary jurisdiction.

The writ petition is dismissed with liberty to avail the remedy of appeal.

Order Date :- 19.12.2019 Nirmal Sinha