Allahabad High Court High Court

Mukund Lal Mishra vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Mukund Lal Mishra vs State Of U.P. & Others on 28 January, 2010
Court No. - 2

Case :- WRIT - C No. - 1546 of 2010

Petitioner :- Mukund Lal Mishra
Respondent :- State Of U.P. & Others
Petitioner Counsel :- M. Shahanshah Khan
Respondent Counsel :- C.S.C.,Anuj Kumar

Hon'ble Ashok Bhushan,J.

Hon’ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

By this writ petition, the petitioner has prayed for a writ of mandamus
commanding the appellate authority to decide the stay application filed along
with the Appeal filed by the petitioner.

Petitioner’s case in the writ petition is that against an order dated 2nd
September, 2009 of Sub Divisional Officer cancelling the fair price agreement
of the petitioner an appeal has been filed but no order on the stay application
has yet been passed.

Considering the aforesaid, no useful purpose will be served in keeping the
writ petition pending. The writ petition is disposed of with the observation
that till the stay application filed along with the appeal is considered, no fresh
allotment of the shop in question shall be made, if not already made.

Order Date :- 28.1.2010
Rakesh