Allahabad High Court High Court

Sanjay vs State Of U.P. Thru Collector/D.M. … on 29 June, 2010

Allahabad High Court
Sanjay vs State Of U.P. Thru Collector/D.M. … on 29 June, 2010
Court No. - 38

Case :- WRIT - C No. - 37264 of 2010

Petitioner :- Sanjay
Respondent :- State Of U.P. Thru Collector/D.M. Kushinagar
And Others
Petitioner Counsel :- R.S. Singh
Respondent Counsel :- C.S.C.,S.D. Sahai

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and Sri S. D. Sahai,
learned counsel for the respondents.

Petitioner has taken a loan and is aggrieved by the notice issued
against the petitioner. Petitioner states that he is entitled to the
benefit of Agriculture Debt Waiver and Debt Relief Scheme, 2008.
In spite of the submission of the representation for the purposes of
providing benefits of the aforesaid scheme, the respondents have
not taken into consideration and the matter is still pending
consideration.

In view of the aforesaid facts and circumstances of the case, this
writ petition is being disposed of finally directing the respondent
No.3 to consider the claim of the petitioner regarding the benefit as
stated in the representation by a speaking and reasoned order
within a period of three weeks from the date of presentation of
certified copy of this order before him.

It is further directed that before deciding the representation of the
petitioner, no coercive steps may be taken.

The writ petition is disposed of.

No order as to costs.

Order Date :- 29.6.2010
Pr/-