Allahabad High Court High Court

Kripa Shankar Pandey vs State Of U.P. And Others on 30 June, 2010

Allahabad High Court
Kripa Shankar Pandey vs State Of U.P. And Others on 30 June, 2010
Court No. - 38

Case :- WRIT - C No. - 37387 of 2010

Petitioner :- Kripa Shankar Pandey
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Awadesh Kumar Srivastava
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 order dated 16.06.2010, by which
stay order, which was granted to the petitoner has been vacated.
Petitioner is a Fair Price Shop Owner was aggrieved by the
cancellation of licence, filed an appal before the appellate
authority. Initially, the interim order was granted by order dated
16.06.2010, which was vacated. Hence this present writ petition.

I have heard the submissions of the learned counsel for the
petitioner and learned Standing Counsel. In the facts and
circumstances of the present case, this appeal filed by the petitoner
is still pending for consideration, therefore, it will be appropriate
that the appellate authority may decide the appeal filed by the
petitioner within a period of two months from the date of
presentation of certified copy of this order before him.

It is further provided that till the decision taken by the appellate
authority the third party right may not be created.

Writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 30.6.2010
Pr/-