Court No. - 21 Case :- WRIT - C No. - 48163 of 2010 Petitioner :- Sompal Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Jai Karan Nath Mishra Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
Against the cancellation of his fair price shop agency, the
petitioner filed an Appeal. Along with the Appeal the petitioner
made an interim stay application. It is stated that no orders
have been passed on the said application.
In the facts and circumstances of the case, it is provided that
the appeal filed by the petitioner itself may be finally decided
preferably within three months from the date a certified copy
of this order is filed before the Appellate Authority.
Any third party rights created in between, shall abide by the
orders to be passed by the Appellate Authority.
Writ petition is disposed of.
Dated : 12.08.2010
VR/48163/10