Allahabad High Court High Court

S.M.A.A. Rizvi vs Registrar Of News Papers For … on 16 July, 2010

Allahabad High Court
S.M.A.A. Rizvi vs Registrar Of News Papers For … on 16 July, 2010
Court No. - 1

Case :- MISC. BENCH No. - 6609 of 2010

Petitioner :- S.M.A.A. Rizvi
Respondent :- Registrar Of News Papers For India, & Anr.
Petitioner Counsel :- Purnima Upadhyay,Saima Khan
Respondent Counsel :- A.S.G.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Notice on behalf of the respondents has been accepted by Sri Fareed Ahmad.
The petitioner’s grievance is that his application for allotment of titles for
publication of quarterly Journal is not being considered and is pending with
the Registrar of News papers and, therefore, a direction be issued for
considering the said application.

Learned counsel for the respondents Sri Fareed Ahmad has no objection, if
such a direction is issued.

We also feel that no useful purpose would be served in keeping the matter
pending in the High Court.

We, therefore, without entering into the claim of the petitioner as to whether
he is entitled for such declaration or not, dispose of the writ petition with the
direction that the pending application of the petitioner be considered and
disposed of, by the Registrar of New Papers, expeditiously, in accordance
with law, say preferably, within a maximum period of two months from the
date of receipt of a certified copy of this order.
Order Date :- 16.7.2010
Sachin