Allahabad High Court High Court

Dr. R.K. Pandey vs State Consumer Dispute Red. … on 28 June, 2010

Allahabad High Court
Dr. R.K. Pandey vs State Consumer Dispute Red. … on 28 June, 2010
Court No. - 38

Case :- WRIT - C No. - 36953 of 2010

Petitioner :- Dr. R.K. Pandey
Respondent :- State Consumer Dispute Red. Commission Lko. And Another
Petitioner Counsel :- K.M. Ojha

Hon'ble Shishir Kumar,J.

Petitioner is permitted to serve on respondents by R.P.A.D. returmnable at an
early date. Steps be taken within a week.

The respondents may file counter affidavit within one month. Petitioner will
have two weeks thereafter to file rejoinder affidavit.

List thereafter.

The contention raised on behalf of the petitioner is that the finding recorded
by the Consumer Forum as observed by the appellate authority is without any
cogent reason.

In view of the facts and circumstances the petitioner is entitled to interim
relief.

Until further orders of this court, the operation of the impugned order dated
20.05.2010 (Annexure No.1 to the writ petition) shall remain stayed.

Order Date :- 28.6.2010

PKC