Allahabad High Court High Court

Vindhyachal Yadav vs State Of U.P. And Others on 8 July, 2010

Allahabad High Court
Vindhyachal Yadav vs State Of U.P. And Others on 8 July, 2010
Court No. - 2

Case :- WRIT - C No. - 38793 of 2010

Petitioner :- Vindhyachal Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Harendra Yadav
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

By this writ petition petitioner has prayed for quashing the order
dated 24th April, 2010 by which the petitioner’s fair price
agreement was suspended. Learned counsel for the petitioner
submitted that the petitioner has already submitted reply to the
suspension order on 4.5. 2010 (Annexure-9 to the writ petition)

In view of the fact that the petitioner has already submitted reply
to the notice, no useful purpose would be served in keeping the
writ petition pending.

Writ petition is disposed of with direction to the Sub- Divisional
Officer Ghosi, Mau to consider reply of the petitioner and take
appropriate decision thereon as expeditiously as possible,
preferably within a period of six weeks’ from the date of the
production of the certified copy of this order.

Order Date :- 8.7.2010
SR