Court No. - 34 Case :- WRIT - C No. - 44492 of 2010 Petitioner :- Mukhiya Respondent :- State Of U.P. And Others Petitioner Counsel :- B.K. Pandey Respondent Counsel :- C.S.C. Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
The grievance of the petitioner is that his fair price shop license has been
suspended and show cause notice has been issued. In this regard petitioner has
submitted his reply to the Sub.Divisional Magistrate, Tanda, Rampur and the
Sub.Divisional Magistrate,Tanda, Rampur is not taking any decision on the
reply.
The suspension of a fair price shop cannot be allowed to remain suspended for
a long period. Therefore, the Sub.Divisional Magistrate, Tanda, Rampur is
directed to take adecision after considering the reply of the petitioner within a
period of one month from the date of production of a certified copy of this
order in accordance with law.
With the aforesaid direction the writ petition is disposed of finally.
Order Date :- 30.7.2010
ssm