Court No. - 19 Case :- WRIT - B No. - 45808 of 2010 Petitioner :- Anant Prasad Respondent :- Consolidation Officer, Sadar, Jaunpur & Another Petitioner Counsel :- U.C. Tiwari Respondent Counsel :- C.S.C. Hon'ble Mrs. Poonam Srivastav,J.
Heard counsel for petitioner and learned Standing Counsel.
The instant writ petition has been filed with a prayer to direct
respondent no.1 to expedite and conclude proceeding of Case No.
1000, ( Anant Prasad Vs. State)) under Rule 109 A of U.P.
Consolidation of Holdings Rules pending before him, arising out
of Case No. 1794 (Anant Prasad and others Vs. State) under
Section 9-A of U.P. Consolidation of Holdings Act.
Taking into consideration the facts and circumstance of the case,
this writ petition is disposed of finally with a direction to
respondent no.1 to conclude and decide the aforesaid case in
accordance with law, expeditiously preferably if possible, within
four months from the date of filing of a certified copy of this order
before him.
Order Date :- 5.8.2010
Iss