within the time requires to be consideredté respondents and only thereafter, such appiirsetion Z " t
be placed before the Committee foi7A1eons§5Ciei#a.tion–ii1s it
regard. It is stated that since -the
existence at present, the consideration I be} made
only after the Committeefis ‘$OI;1Stit11’tfi&, it is found
that the said applieationA’isv.sti11Vpendtngv ‘co1’£sideration.
6. been contended, 8.
perusal 5:’. the no doubt indicate that the
petitioner hate’ on copy at Annexure ‘A’ which
have beenpfixed before the authorities on
regularisation of his unauthorised
oecnpetion~ cultivation. Reference is also made to
” ‘C’ and ‘Q’ to contend that the name of the
T is indicated and a sketch was also drawn.
7. In a circumstance of this nature, the said
documents no doubt prima faeie would indicate that the
t
.o”’
v.
process, the petifioner is granted the liberty ~ V.
more set of papers along with the certified i’
order before the second respondent” seeorid
respondent shall thereafter proeeedv__in.._s.ocorti’once’ it
law and the time limited specifieflabove
the said date. In any” resfziondent
shall dispose of the request other in
accordance with flie”‘fin;efifan§e stated. Untii
the indieeted above, status quo
with regard’ to be maintain’ ed.
_~In ‘teimvs ‘tz’1e,__a_bove, the petifion stands disposed
fie ‘order :as'”to_ costs.
sdl-it
Tudqe
‘ ‘i » . _ _V T QT/’isms