Allahabad High Court High Court

Lal Behari Pandey & Another vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Lal Behari Pandey & Another vs State Of U.P. & Others on 27 January, 2010
Court No. - 21

Case :- WRIT - C No. - 3396 of 2010

Petitioner :- Lal Behari Pandey & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dr. H.N. Tripathi
Respondent Counsel :- C.S.C.,S.C. Srivastava

Hon'ble V.K. Shukla,J.

Heard learned counsel for the petitioner, learned Standing counsel and Sri S,.C.
Srivastava, Advocate for respondents.

Only prayer made by petitioner that he has moved an application on 25.5.2009
before respondent no. 2 for consideration of his claim for extending the benefit of
Agricultural Debt Waiver and Debt Relief Scheme-2008.
Consequently, in the fact of the present case respondent no. 2 is directed to consider
the request made by the petitioner on 25.5.2009 in accordance with law preferably
within next two months from the date of presentation of certified copy of this order.
Whatever decision so taken on the same, copy of the same be communicated to the
petitioner.

With the above direction present writ petition is disposed of.

Order Date :- 27.1.2010
T.S.