High Court Madhya Pradesh High Court

Smt. Prembai vs The State Of Madhya Pradesh on 26 November, 2010

Madhya Pradesh High Court
Smt. Prembai vs The State Of Madhya Pradesh on 26 November, 2010
                              W.P.No. 16836 / 2010
                   (Smt. Prembai .. v. ..State of M.P. & three others)

      26-11-2010

             Heard Shri Sandeep Koshta, learned counsel for the petitioner on
      the question of admission.

             The petitioner has filed this petition praying for a limited relief of a
      direction to the respondent No. 3 for deciding the application filed by the

petitioner under Section 250 of the M.P. Land Revenue Code, 1959 for
restoration of possession which has been filed by the petitioner on
21-7-2010 but no steps have been taken thereon till date.

There is nothing on record to indicate that the the respondents
are not taking any steps in the matter, however, in view of the
averments made by the petitioner, the petition filed by the petitioner is
disposed of with a direction to the respondent No. 3/Tahsildar, Khurai,
District Sagar to consider and decide the aforesaid application filed by
the petitioner expeditiously in accordance with law. To enable the
concerned authority to do so, a copy of the order passed by this Court
today along with a copy of the petition be furnished to the said authority
by the petitioner.

With the aforesaid directions the petition filed by the petitioner
stands disposed of accordingly.

C.C. as per rules.




                                                                ( R.S.Jha )
mct                                                                Judge