Allahabad High Court High Court

Aas Ahmad vs State Of U.P. And Others on 29 January, 2010

Allahabad High Court
Aas Ahmad vs State Of U.P. And Others on 29 January, 2010
Court                   No.                    -                  21

Case     :-    WRIT      -    C    No.     -       4523   of    2010

Petitioner              :-            Aas                      Ahmad
Respondent       :-   State     Of     U.P.      And           Others
Petitioner      Counsel     :-    Dileep       Kumar            Yadav
Respondent              Counsel             :-                 C.S.C.

Hon'ble V.K. Shukla,J.

In the present case, petitioner claims himself to be subsequent
allottee.

It has been stated that licence of the earlier licensee, Sadakat Ali,
had been cancelled and against the said order, he preferred
appeal. Along with the appeal, he had also moved an application
for interim stay. On the said application the appellate authority
passed interim order of stay on 07.01.2010.
Grievance of petitioner is that on account of stay order, no further
follow-up action is being taken in the matter. The position is clear
that the petitioner’s continuance is dependent on the outcome of
the appeal of Sadakat Ali.

Consequently, the appellate authority is directed to decide the
appeal in question on the next date fixed. In case it is not feasible
to decide the same on the date fixed, then endeavour be made to
decide the same within next two months from the date of receipt
of a certified copy of this order.

In terms of above observation and direction, present writ petition
stands disposed of.

Order                 Date               :-               29.1.2010
SRY