Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Saleem, Fair Price Shop Dealer vs State Of U.P. And 3 Others
2025 Latest Caselaw 11456 ALL

Citation : 2025 Latest Caselaw 11456 ALL
Judgement Date : 13 October, 2025

Allahabad High Court

M/S. Saleem, Fair Price Shop Dealer vs State Of U.P. And 3 Others on 13 October, 2025

Author: Prakash Padia
Bench: Prakash Padia




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:181408
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
   JUDGEMENT RESERVED ON 24.09.2025    JUDGEMENT DELIVERED ON 13.10.2025 
 
  
 
  
 
WRIT - C No. - 32686 of 2025   
 
   M/S. Saleem, Fair Price Shop Dealer    
 
  .....Petitioner(s)   
 
 Versus  
 
   State Of U.P. And 3 Others    
 
  .....Respondent(s)       
 
   
 
  
 
Counsel for Petitioner(s)   
 
:   
 
Mukesh Kumar Jha   
 
  
 
Counsel for Respondent(s)   
 
:   
 
C.S.C.   
 
     
 
 Court No. - 2
 
   
 
 HON'BLE PRAKASH PADIA, J.      

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

2. The fair price shop license of the petitioner has been cancelled by the respondent No.4/District Supply Officer, Meerut vide order dated 11.01.2019 on the ground that F.I.R. under Section 3/7 of the Essential Commodities Act, 1955 had been lodged against the petitioner and certain other discrepancies have been found.

3. It is argued by learned counsel for the petitioner that aggrieved with the aforesaid order, the petitioner has preferred the appeal being Appeal No.C202511000001547 before the respondent No.2/Joint Commissioner (Food) Meerut Division Meerut along with delay condonation application. It is argued that though cogent reasons have been given in the delay condonation application but without considering the same, the appeal was rejected by the respondent No.2 vide order dated 15.07.2025 only on the ground of latches and simultaneously, the appeal was also rejected. It is argued that though cogent reasons were given in the affidavit filed in support of the delay condonation application but those grounds were not taken into consideration by the respondent No.2 while rejecting the appeal. It is further argued that the delay could be condoned by imposing some costs upon the petitioner but the statutory rights of the petitioner could not be curtailed on the ground of limitation.

4. Learned counsel for the petitioner placed reliance upon paragraph-8 of the judgment and order dated 29.05.2025 passed in Writ C No.17847 of 2025 (Mohd. Irfan Vs. State of U.P. and 3 others), which reads as follows :-

"8. From perusal of the record, it is clear that though the cogent reasons have been given in the application for condonation of delay but without considering the same, the application has been rejected. Apart from the same, while rejecting the delay condonation application, the respondent No.2 has also rejected the appeal on merits which cannot be done by him."

5. Heard learned counsel for the petitioner, learned Standing Counsel for the respondent-State and perused the records.

6. From perusal of the record it transpires that various reasons were assigned by the petitioner in the affidavit filed in support of the delay condonation application. It further reveals that the same was not taken into consideration by the respondent no.2 while rejecting the same vide order dated 15.07.2025. Apart from the same law in this connection is well settled that the authority should be liberal in condoning the delay and in case authorities are prima facie satisfied that the delay was not caused deliberately or willfully the same should be condoned by imposing costs.

7. In this view of the matter and also in the interest of justice, the order dated 15.07.2025 passed by respondent no.2 in Appeal No.C202511000001547 (Manoj Kumar Sharma Vs. State of U.P.) is set aside by imposing a cost of Rs.2,500/- upon the petitioner, which should be deposited by him within 48 hours in favour of High Court Bar Association, Allahabad and submit proof of receipt before respondent No.2. The respondent no.2/Joint Commissioner (Food) Meerut Division Meerut is directed to decide the appeal filed by the petitioner strictly in accordance with law on merits expeditiously and preferably within four months from the date of receipt of certified copy of this order.

8. It is made clear that after cancellation of fair price shop if any third party right was created the opportunity of hearing should also be provided to him in view of the law laid down by the Hon'ble Apex Court in the case of Ram Kumar Vs. State of Uttar Pradesh and others reported in 2022 (11) ADJ 229.

9. Accordingly, present writ petition is partly allowed.

(Prakash Padia,J.)

October 13, 2025

saqlain

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter