Allahabad High Court High Court

Maqsood & Others vs D.D.C. & Others on 5 July, 2010

Allahabad High Court
Maqsood & Others vs D.D.C. & Others on 5 July, 2010
Court No. - 30

Case :- WRIT - B No. - 3543 of 2009

Petitioner :- Maqsood & Others
Respondent :- D.D.C. & Others
Petitioner Counsel :- Anupam Kumar
Respondent Counsel :- C.S.C.,T.A. Khan

Hon'ble Rakesh Sharma,J.

In Re:Modification Application No.152722 of 2010.

Heard.

Several petitions were clubbed together and decided by a common judgment
and order dated 4.12.2009. Petitioner’s case i.e., writ petition No.3543 of 2009
was also clubbed with similar petitions but the impugned order dated
27.10.2008 could not be quashed. The similar orders passed by the same
DDC, Moradabad in similar proceedings were quashed. Thus a mistake has
crept in the judgment and order. The DDC, Moradabad is not taking up the
matter of the petitioner for adjudication.

The record has been perused. The order dated 27.10.2008 passed by the DDC,
Moradabad has been challenged in this petition. This also requires to be
quashed. Accordingly, the order dated 27.10.2008 is quashed. The petitioner’s
case shall also be decided along with other similar matters which are being
dealt with by the DDC, Moradabad in furtherance of the directions contained
in the judgment and order dated 4.12.2009 passed in Civil Misc. Writ Petition
No.63649 of 2009- Aziz Vs. DDC, Moradabad. The application is
accordingly disposed of .

Order Date :- 5.7.2010
VPC