Allahabad High Court
Ram Harsh Ram vs State Of U.P. And Others on 28 June, 2010
Court No. - 36 Case :- WRIT - C No. - 36910 of 2010 Petitioner :- Ram Harsh Ram Respondent :- State Of U.P. And Others Petitioner Counsel :- Hari Pratap Gupta,Pramod Kumar Respondent Counsel :- C.S.C. Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Againg the order of licensing authority, canceling the petitioner’s fair price
shop licence, appeal can be preferred before the appellant authority.
In view of the aforesaid, the court is not intervening.
If the appeal is filed within a fortnight, that may be decided on merits and in
accordance with law with all expedition
Writ petition stands disposed of
Order Date :- 28.6.2010
SM