Allahabad High Court High Court

Mohd. Yunus Khan vs State Of U.P. And Others on 26 July, 2010

Allahabad High Court
Mohd. Yunus Khan vs State Of U.P. And Others on 26 July, 2010
Court No. - 34

Case :- WRIT - C No. - 43028 of 2010

Petitioner :- Mohd. Yunus Khan
Respondent :- State Of U.P. And Others
Petitioner Counsel :- A.P. Tewari,S.S. Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of this petition, the petitioner has prayed for (I) issuance of a
writ, order or direction in the nature of mandamus commanding the
Divisional Forest Officer to decide the representation dated 22.0.6.2010
made by the petitioner for cancellation of transfer and renewal of
licence no.10 of 1988 dated 7.1.2009 issued in favour of the respondent
no.3 and pass an apporpriate speaking reasoned order within the time
frame.

In the facts and circumstances of the case, the respondent no.2. is
directed to decide the representation of the petitioner filed in this regard
within two months from the date of production of a certified copy of
this order.

The petition is disposed of finally.

Order Date :- 26.7.2010
SM