Allahabad High Court High Court

Achchhey Lal vs State Of U.P. & Others on 3 July, 2010

Allahabad High Court
Achchhey Lal vs State Of U.P. & Others on 3 July, 2010
Court No. - 36

Case :- WRIT - C No. - 37848 of 2010

Petitioner :- Achchhey Lal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manish Chandra Tiwari,Anil Kumar Chaudhary
Respondent Counsel :- C.S.C.

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

The prayer has been made in this writ petition that the respondent no. 2 may
be directed to decide the application of the petitioner for renewal of the
mining lease.

A perusal of the entire record makes it clear that the petitioner was granted
mining lease for three years. He applied for renewal of the lease and his case
has been recommended by the District Magistrate to the Government and the
last letter in this regard is dated 14.04.2010.

Since the representation has to be decided by the respondents, this Court
directs that the decision shall be taken by the respondent no. 1 upon
recommendation letter of the District Magistrate preferrably within a period
of two months from the date of receipt of certified copy of this order.

Order Date :- 3.7.2010
M/A.