Allahabad High Court
Shabnam & Another vs State Of U.P. & Another on 13 August, 2010
Court No. - 28 Case :- WRIT - C No. - 18440 of 2007 Petitioner :- Shabnam & Another Respondent :- State Of U.P. & Another Petitioner Counsel :- B.N. Pathak Respondent Counsel :- C.S.C.,Manish,R.N. Yadav Hon'ble Sanjay Misra,J.
There is yet another illness slip of Sri B.N.Pathak, learned counsel
for the petitioner today. On 30.7.2010 the interim order was not
extended.
Sri Manish, learned counsel for the respondents states that by
virtue of the interim order earlier granted the petitioner is being
permitted to run the fair price shop and although the interim order
was not extended on 30.7.2010, the authorities are not permitting
the respondent to run the fair price shop in pursuance of the
impugned order.
In view of the circumstances referred to above, the respondent
authorities should proceed in accordance with law.
Order Date :- 13.8.2010
Lbm/-