Court No. - 35 Case :- WRIT - C No. - 43562 of 2010 Petitioner :- Ram Pyare Respondent :- State Of U.P. And Others Petitioner Counsel :- Radhey Krishna Pandey Respondent Counsel :- C.S.C. Hon'ble Vineet Saran,J.
Hon’ble Ran Vijai Singh,J.
Learned Standing Counsel has accepted notice for the respondents.
The case of the petitioner is that his land had been acquired for
construction of a canal for which he claims that he is entitled to be
paid compensation. Learned counsel for the petitioner has
submitted that the award for payment of compensation is to be
prepared for which interest is to be calculated and for calculating
the same the Special Land Acquisition Officer, Sant Ravi Das
Nagar, Bhadohi has sent communication to the respondent no. 3,
the Executive Engineer, Gyanpur Nahar Prakhand, Bhadohi on
6.6.2008 which is for sending certain documents but though more
than two years have passed, the said letter dated 6.6.2008 has not
been complied with by the respondent no. 3.
Considering the facts and circumstances of this case, it is provided
that the respondent no. 3 shall comply with the order dated
6.6.2008 passed by the respondent no. 2 within two months from
today or show cause by the next date.
List immediately after two months.
Order Date :- 5.8.2010
p.s.