Allahabad High Court High Court

Mobeen Ahmad S/O Wali Mohmmad vs State Of U.P Thru Principal … on 23 July, 2010

Allahabad High Court
Mobeen Ahmad S/O Wali Mohmmad vs State Of U.P Thru Principal … on 23 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 4076 of 2010

Petitioner :- Mobeen Ahmad S/O Wali Mohmmad
Respondent :- State Of U.P Thru Principal Secy.Food And Civil
Supplies U.P
Petitioner Counsel :- R.K.S.Suryvanshi,Smt. Sangeeta Singh
Respondent Counsel :- C.S.C

Hon'ble Rajiv Sharma,J.

Heard learned Counsel for the petitioner and learned Standing Counsel
for opposite parties No. 1 to 5.

With the consent of learned Counsel for the parties, the writ petition is
being disposed of finally at the admission stage itself.

After arguing the matter at some length, learned Counsel for the
petitioner submits that he does not want to press the relief claimed in
the instant writ petition but restricts his prayer only to the extent that
opposite party No.2 may be directed to decide appeal No. 129, in
accordance with law, expeditiously, to which learned Standing Counsel
has no objection.

In view of the above, without entering into the merits of the case, the writ
petition is disposed of finally with a direction to the opposite party No.2
to decide appeal No. 129, in accordance with law, expeditiously, say,
within a period of three months from the date of receipt of a certified
copy of this order.

Order Date :- 23.7.2010
Ajit/-