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 2]

Allahabad High Court

Kanti Devi vs District Magistrate Sultanpur And ... on 13 July, 2010

Bench: Pradeep Kant, Ritu Raj Awasthi

Court No. - 1

Case :- MISC. BENCH No. - 6467 of 2010

Petitioner :- Kanti Devi
Respondent :- District Magistrate Sultanpur And Others
Petitioner Counsel :- Shiv Shanker Singh
Respondent Counsel :- C.S.C.,R.N.Gupta

Hon'ble Pradeep Kant,J.

Hon'ble Ritu Raj Awasthi,J.

Heard the learned counsel for the petitioner and the learned counsel for the State.

With the consent of the parties' counsel, the writ petition is being finally disposed of at the admission stage.

The allotment of fair price shop lies within the domain of Sub Divisional Magistrate, who is to make allotment of most suitable and eligible person, keeping in mind the relevant rules and the Government orders. The resolution passed in open meeting of Gaon Sabha has also to be considered by the Sub Divisional Magistrate and he has to see that the same has been passed in accordance with law. In case any reservation is applicable to any category of person, the same is also to be looked into by the Sub Divisional Magistrate. No writ can be issued by this Court to allot a fair price shop to a particular person, even if resolution has been passed in her favour by the Gaon Sabha. We are, therefore, of the view that this Court would not issue any mandamus, as prayed for, but the matter has to be considered by the Sub Divisional Magistrate, who shall pass necessary orders for allotment of fair price shop to a person selected as per rules and who is found suitable and eligible. With the aforesaid observations, the writ petition is disposed of finally. Order Date :- 13.7.2010 Arjun