Allahabad High Court High Court

Mohd. Hussain vs State Of U.P. And Others on 11 August, 2010

Allahabad High Court
Mohd. Hussain vs State Of U.P. And Others on 11 August, 2010
Court No. - 9

Case :- WRIT - C No. - 47706 of 2010

Petitioner :- Mohd. Hussain
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ashish Jaiswal,Randhir Jain
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Ran Vijai Singh,J.

We have heard learned counsel for the petitioner and learned standing counsel
appearing for respondents.

The petitioner’s fair price shop agreement has been suspended. The petitioner
has already submitted a reply to the show cause notice, a copy of reply has
been filed as annexure-6 to the writ petition.

This petition is disposed of with a direction to District Supply Officer to take
a final decision in the matter after considering the reply of the petitioner
within a period of one month from the date a certified copy of this order is
produced before him.

Order Date :- 11.8.2010
vs