Court No. - 3 Case :- WRIT - C No. - 1532 of 2007 Petitioner :- Badri Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Rajesh Kumar Yadav Respondent Counsel :- C.S.C. Hon'ble Amitava Lala,J.
Hon’ble Shri Kant Tripathi,J.
Heard Sri Pankaj Yadav, learned Advocate holding brief of Sri Rajesh
Kumar Yadav, learned Counsel appearing for the petitioner, and Sri
Ramanand Pandey, learned Standing Counsel appearing for the State.
The dispute is about the suspension of fair price shop, which is
appealable under paragraph-28 of the Uttar Pradesh Scheduled Commodities
Distribution Order, 2004, as contended by Sri Ramanand Pandey. In view of
such submission, we do not find any reason to keep the matter pending
unnecessarily. Therefore, the writ petition is dismissed without imposing any
cost. Interim order, if any, stands vacated.
However, passing of this order will no way affect the right of the
petitioner to prefer the appeal, if so advised, to have the hearing on merits as
early as possible.
Order Date :- 18.1.2010
SKT/-