1
Sandeep Shrivastava vs. State of M.P & Ano.
W.P. No.11190/2010
20.08.2010
Heard Shri R. P. Kanojia, learned counsel for the petitioner,
on the question of admission and interim relief.
The petitioner has filed this petition being aggrieved by show
cause notice dated 2.8.2010 issued by respondent no.2 directing
the petitioner to remove the encroachment.
Admittedly, the petitioner has filed a reply to the said show
cause notice before the respondent authorities on 10.8.2010 and
the authorities are yet to take further steps in the matter. The
petitioner apprehends that the respondent authorities shall take
steps against the petitioner without considering his reply to the
show cause notice.
As the matter is still pending before the authorities who have
issued notice to the petitioner to which a reply has been filed and a
decision thereon is yet to be taken, the apprehension expressed by
the learned counsel for the petitioner is misplaced. It needs no
emphasis to state that the authorities will proceed further in the
matter in accordance with the procedure prescribed and take a
decision in accordance thereof.
With the aforesaid observation the petition, filed by the
petitioner, stands disposed of.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-