Court No. - 2 Case :- WRIT - C No. - 38532 of 2010 Petitioner :- Chandrika Sharma Respondent :- State Of U.P. & Others Petitioner Counsel :- Dhirendra Pratap Singh Respondent Counsel :- C.S.C. Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Heard learned counsel for the petitioner and learned
Standing Counsel.
By this writ petition, the petitioner has prayed for a
mandamus directing the respondent no. 2 to decide the
appeal no. 715/165/K of 2010 expeditiously preferably if
possible within one month. A mandamus has also been
prayed directing the respondents not to allot the shop of the
petitioner to any thrid party during the pendency of the
appeal before respodnent no. 2.
The petitioener having already filed an appeal against the
order dated 17.05.2010 which is said to be pending, we see
no reason to entertain the writ petition.
We however observe that in case no fresh allotment of the
shop in question has yet been made, the same shall not be
made till the stay application in the appeal is disposed of.
The writ petition is disposed of.
Order Date :- 8.7.2010
Jaideep/-