Allahabad High Court High Court

Vinod Pratap Singh And Others vs State Of U.P. And Others on 11 January, 2010

Allahabad High Court
Vinod Pratap Singh And Others vs State Of U.P. And Others on 11 January, 2010
Court No. - 6

Case :- WRIT - C No. - 862 of 2010

Petitioner :- Vinod Pratap Singh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anand Kumar Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

The relief prayed for in the present writ petition has been
confined to early disposal of Case No. 24 of 2004 (Surendra
Kumar and others vs. Kushmawati and others) said to be
pending before the Collector, Basti.
In view of the aforesaid, without entering into the
maintainability or merits of the case, this writ petition is
disposed of by providing that the Collector, Basti may decide
the Case No. 24 of 2009 at the earliest possible, preferably
within 03 months from the date a certified copy of this order is
filed before the Collector, Basti, without granting any
unnecessary adjournment to either of the parties.
Writ petition stands disposed of.

Dated : 11.01.2010
VR/WP-862/2010