Allahabad High Court High Court

Dhruv Chand vs State Of U.P. & Another on 23 July, 2010

Allahabad High Court
Dhruv Chand vs State Of U.P. & Another on 23 July, 2010
Court No. - 21

Case :- WRIT - C No. - 42825 of 2010

Petitioner :- Dhruv Chand
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.B. Yadav
Respondent Counsel :- C.S.C.,Mahesh Narain Singh


Hon'ble V.K. Shukla,J.

Petitioner’s fair price shop has been cancelled on 25.11.2009. Against

the said order petitioner has preferred Appeal alongwith stay

application. Appellate authority seeing primafacie allegation levelled

against the petitioner has proceeded to refuse to accord interim

protection in favour of the petitioner by giving reason fixing 16.02.2010

for hearing of Appeal in question. Petitioner is aware of the next date

fixed in the matter.

Once Appellate authority seeing primafacie allegation levelled against

the petitioner has proceeded to refused to accord interim protection in

favour of the petitioner then there is no occasion for this Court to take

different view then the view taken by Appellate Authority.

Consequently, it would be much more expedient that Appellate

authority shall proceed to decide the said appeal on the date fixed and

in case it is not feasible to decide on the next date fixed then all attempt

and endeavour shall be made to decide the same preferably within eight

weeks from the date of presentation of certified copy of this order.

However it is clarified that in case in between any third party right

created during this period same shall abide by final outcome of the

appeal.

With the above direction present writ petition is disposed of.
Order Date :- 23.7.2010
Dhruv