Court No. - 9 Case :- WRIT - C No. - 47822 of 2010 Petitioner :- Satish Kumar And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- R.N. Singh Yadav,V.P. Shukla Respondent Counsel :- C.S.C. Hon'ble Vijay Manohar Sahai,J.
Hon’ble Ran Vijai Singh,J.
We have heard learned counsel for the petitioners and learned standing
counsel appearing for respondents.
This petition has been filed by the petitioners challenging the cancellation of
his fair price shop agreement.
The petitioners have got an adequate alternative remedy of filing an appeal
before the Commissioner.
In case the petitioners file an appeal before the Commissioner within a period
of one month from today, it shall be decided by him within a further period of
two months. The fair price shop of the petitioners which has been cancelled
shall not be allotted to any one else till the disposal of the appeal. However,
the fair price shop of the petitioners shall be attached to some other fair price
shop agreement holder for fair distribution of essential commodities to the
card holders.
With the aforesaid directions the writ petition is finally disposed of.
Order Date :- 12.8.2010
PK