Court No. - 19 Case :- WRIT - B No. - 44875 of 2010 Petitioner :- Khelawan And Another Respondent :- Settlement Officer Of Consolidation Basti And Others Petitioner Counsel :- Um Nath Pandey Respondent Counsel :- C.S.C.,Anuj Kumar Hon'ble Mrs. Poonam Srivastav,J.
Heard learned counsel for the petitioners.
It is stated that against the order dated 28.3.2007 passed by
Consolidation Officer, Basti in Case No. 1180 in respect of Khata
No. 442 of village Sandpur, Tappa Dubauliya, Pargana Amodha,
Tehsil Harraiya, District Basti, Appeal No. 1444 of 2010
(Khelawan and others Vs. State of U.P. and another), under
Section 11 of U.P.C.H. Act has been filed by the petitioners, which
is still pending. The petitioners have also moved application for
staying the order passed by Consolidation Officer.
In the circumstances, the Appellate Authority is directed to decide
the said appeal after hearing the parties expeditiously, preferably
within a period of six months from the date of production of a
certified copy of this order before him. Till then, the petitioner
shall not be dispossessed from the plots in dispute and respondents
are restrained from allotting or any way dealing with the plots,
which are subject matter of dispute.
With the aforesaid observation and direction, writ petition stands
disposed of finally.
Order Date :- 2.8.2010
Rmk.