Allahabad High Court High Court

Upesh Kumar @ Golu vs State Of U.P. And Others. on 13 July, 2010

Allahabad High Court
Upesh Kumar @ Golu vs State Of U.P. And Others. on 13 July, 2010
Court No. - 9

Case :- WRIT - C No. - 38617 of 2010

Petitioner :- Upesh Kumar @ Golu
Respondent :- State Of U.P. And Others.
Petitioner Counsel :- Shashi Kant Shukla
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Mrs. Jayashree Tiwari,J.

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

The petitioner’s fair price shop has been suspended by order dated 24.05.2010.

We dispose of the writ petition with the direction to the petitioner to submit
the reply to the show cause notice within two weeks from today and the same
shall be considered by the respondent no. 2 and pass a reasoned and speaking
order within a further period of one month.

With the aforesaid observations, the writ petition is finally disposed of.

Certified copy of this order be issued to the learned counsel for the petitioner
within 24 house.

Order Date :- 13.7.2010

Monika