Allahabad High Court High Court

Rajendra Singh vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Rajendra Singh vs State Of U.P. & Others on 3 February, 2010
Court No. - 9

Case :- WRIT - C No. - 4864 of 2010

Petitioner :- Rajendra Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- O.P. Chaube,Shrawan Kr. Mishra
Respondent Counsel :- C.S.C.,S.K. Chandraul

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Virendra Kumar Dixit,J.

We have heard learned counsel for the parties.

Against the cancellation order of fair price shop petitioner filed an appeal
which is pending before the Additional Commissioner.

This petition is disposed of with a direction to the Additional Commissioner
to decide the appeal of the petitioner in accordance with law, by a reasoned
and speaking order within a period of two months from the date a certified
copy of this order is produced before him.

However, during the pendency of the appeal the fair price shop of the
petitioner shall not be allotted to anyone else but it may be attached to some
other fair price shop dealer so that the distribution of essential commodities
may be made to the card holders.

Order Date :- 3.2.2010
vs