Allahabad High Court High Court

Babu Khan vs State Of U.P. And Others on 30 June, 2010

Allahabad High Court
Babu Khan vs State Of U.P. And Others on 30 June, 2010
Court No. - 38

Case :- WRIT - C No. - 37318 of 2010

Petitioner :- Babu Khan
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Madan Singh
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

Petitioner is aggrieved by the orders dated 20.05.2010 and
11.12.2009 by which the stay application filed by the petitoner in
the appeal before the Commissioner has been dismissed. The
contention of the petitioner is that as the stay application has been
rejected, the respondent authority will create a 3rd party right.
Therefore till the decision of the appeal no 3rd party right may be
created.

In view of the facts and circumstances of the present case, this writ
petition is being disposed of finally directing the competent
authority to decide the appeal within a period of six weeks from
the date of production of certified copy of the order before him.

In the meantime, it is further provided that no 3rd party right shall
be created.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 30.6.2010
Pr/-