Allahabad High Court High Court

Rajeev Bansal vs State Of U.P. And Others on 14 July, 2010

Allahabad High Court
Rajeev Bansal vs State Of U.P. And Others on 14 July, 2010
Court No. - 9

Case :- WRIT - C No. - 39718 of 2010

Petitioner :- Rajeev Bansal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Piyush Dubey
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Mrs. Jayashree Tiwari,J.

Supplementary affidavit filed by the learned counsel for the petitioner is taken
on record.

Heard learned counsel for the petitioner and learned Standing Counsel
appearing for the respondents.

The petitioner’s stay application has been rejected during the pendency of the
appeal by the Commissioner.

This petition is disposed of with the direction to the Commissioner to decide
the appeal within a period of two months from the date a certified copy of this
order is produced before him.

During the pendency of the appeal, the fair price shop of the petitioner shall
not be granted to any card holders.

Order Date :- 14.7.2010
Monika