Court No. - 5 Case :- WRIT - B No. - 42287 of 2010 Petitioner :- Ram Kishore Respondent :- Settlement Officer Of Consolidation Basti & Ors. Petitioner Counsel :- Uma Nath Pandey Respondent Counsel :- C.S.C.,Anuj Kumar Hon'ble Sabhajeet Yadav,J.
Heard learned counsel for the petitioner.
Delay in filing the writ petition has been explained by the learned counsel for
the petitioner. Accordingly, the writ petition is treated to be filed within time.
It is stated that against the order dated 23.11.2007 passed by Consolidation
Officer in Case No. 706 in respect of Khata No. 290 of the Village Sandpur,
Tappa Dubauliya, Pargana Amodha, Tehsil Harraiya, District Basti, appeal
No. 1337 of 2010 (Ram Kishore Vs. State of U.P. and another) under Section
11 of U.P.C.H. Act has been filed by the petitioner, which is still pending.
The petitioner has also moved application for staying the order passed by
Consolidation Officer.
In the circumstances, the Appellate Authority is directed to decide the said
appeal after hearing the parties expeditiously, preferably within a period of six
months from the date of production of certified copy of this order before him.
Till then, the petitioner shall not be dispossessed from the plots in dispute and
respondents are restrained from allotting or any way dealing with the plots,
which are subject matter of dispute.
With the aforesaid observation and direction, writ petition stands disposed of
finally.
Order Date :- 22.7.2010
Kamlesh Maurya