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

Om Prakash vs Union Of India And 4 Others on 19 December, 2019

Bench: Abhinava Upadhya, Ravi Nath Tilhari





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 37
 

 
Case :- WRIT - C No. - 42021 of 2019
 

 
Petitioner :- Om Prakash
 
Respondent :- Union Of India And 4 Others
 
Counsel for Petitioner :- Rahul Srivastava
 
Counsel for Respondent :- A.S.G.I.,C.S.C.
 

 
Hon'ble Abhinava Upadhya,J.
 

Hon'ble Ravi Nath Tilhari,J.

Heard Shri Nandan Senior Advocate assisted by Shri Aishwarya Krishna, Shri Jitendra Pratap Mishra, learned counsel for respondent no. 4. and learned Standing Counsel for the State respondents.

The petitioner by means of this writ petition has challenged the order by which his license to store and sell fire works has been suspended.

Against the order of suspension, the petitioner has remedy of filing an appeal under Section 121 of the Explosives Rule 2008.

In case, such an appeal is filed, the same be considered and decided in accordance with law.

In case an application for stay is filed, the same be also considered and decided in accordance with law.

With the aforesaid observations, the writ petition is disposed of.

Order Date :- 19.12.2019 sweta (Ravi Nath Tilhari,J.) (Abhinava Upadhya,J.)