Court No. - 5 Case :- WRIT - B No. - 5284 of 2010 Petitioner :- Kisan Majdoor Poorva Mahdyamik Vidyalaya And Another Respondent :- The Deputy Director Of Consolidation And Another Petitioner Counsel :- A.P. Tewari,S.S. Tripathi Respondent Counsel :- C.S.C. Hon'ble Sabhajeet Yadav,J.
It is stated that the revision filed by the petitioner before Deputy Director of
Consolidation, Gorakhpur was dismissed in default on 11.8.2003. Restoration
application filed by the petitioner on 4.8.2007 before Deputy Director of
Consolidation in Revision No.155 Mahanth Vs. Parmanand is still pending
before Deputy Director of Consolidation.
In this view of the matter, the Deputy Director of Consolidation, Gorakhpur
is directed to dispose of the said restoration application filed by the petitioner
expeditiously, preferably within a period of two months from the date of
production of certified copy of the order passed by this Court before him after
hearing the parties likely to be affected by his order.
Till then, the parties are directed to maintain status quo in respect of
property in dispute.
With the aforesaid observation and direction, writ petition stands disposed
of.
Order Date :- 2.2.2010
SL