Court No. - 21 Case :- WRIT - C No. - 41784 of 2010 Petitioner :- Chandra Pal Respondent :- Deputy Commissioner Food Bareilly Divi Bareilly Petitioner Counsel :- Dr. Arun Srivastava Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
Petitioner’s fair price shop license has been cancelled on
24.06.2010. Aggrieved petitioner preferred Appeal against
the same. Alongwith memo of appeal Stay application has
also been appended. Seeing primafacie illegalities committed
by the petitioner, Appellate Authority has refused to accord
any interim protection in favour of petitioner fixing
19.08.2010. Once after recording reasons interim order has
been refused then there is no occasion of for this Court to
take different view than the view taken by the Appellate
Authority and next date fixed in the appeal is 19.08.2010.
Consequently Appellate Authority is directed to see and
ensure that appeal preferred on behalf of petitioner is
decided on the next date fixed i.e. 19.08.2010 and in case it
is not feasible to decide the same on the date fixed then all
attempt and endeavour shall be made to decide the same
preferably within next eight weeks. However, it is clarified
that in between in case any third party right is created, same
shall abide by final outcome of the appeal.
With the above direction present writ petition is disposed
of.
Order Date :- 20.7.2010
Dhruv