Allahabad High Court High Court

Dinesh Kumar vs State Of U.P. & Others on 7 January, 2010

Allahabad High Court
Dinesh Kumar vs State Of U.P. & Others on 7 January, 2010
Court No. - 2

Case :- WRIT - C No. - 70356 of 2009

Petitioner :- Dinesh Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.M. Yadav
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard, learned counsel for the petitioner.

By this petition, petitioner has prayed for quashing the impugned order
dated 21/1/2009 passed by the SDO suspending the fair price shop agreement
of the petitioner. Petitioner’s case in the writ petition is that the petitioner was
also asked to submit reply to the charges within two weeks and the petitioner
submitted his reply on 09/4/2009, but no final decision has been taken by the
SDO. Considering the fact that reply was submitted more than eight months
ago, we dispose of this petition with a direction that the SDO shall take a final
decision in accordance with law after considering the reply of the petitioner
expeditiously, preferably within a period of three months from the date of
filing a certified copy of this order before him.

Order Date :- 7.1.2010
SB