Allahabad High Court High Court

Abid vs State Of U.P. & Others on 4 January, 2010

Allahabad High Court
Abid vs State Of U.P. & Others on 4 January, 2010
Court No. - 21

Case :- WRIT - C No. - 71341 of 2009

Petitioner :- Abid
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Arun Kr. Srivastava
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Present writ petition has been filed questioning the validity of the suspension
order dated 9.12.2009.

Looking into the allegations, which have been levelled against the petitioner,
this court refuses to interfere with the order impugned. However, while
issuing order of suspension, show cause notice has been given as to why fair
price licence be not cancelled. Thereafter, petitioner submitted his reply on
30.12.2009.

Consequently, without interfering with the order impugned, in case reply has
already been submitted on 30.12.2009, then licencing authority is directed to
take final decision in accordance with law, preferably within period of six
weeks from the date of production of certified copy of this order after taking
into account reply so submitted by the petitioner.

With these observations, writ petition is disposed of.

Order Date :- 4.1.2010
T.S.