Court No. - 14 Case :- MISC. SINGLE No. - 247 of 2010 Petitioner :- Gayadeen [ U/A 227 ] Respondent :- Consolidation Officer Rudouli Faizabad And Ors. Petitioner Counsel :- A.K.Mishra,M.K.Srivastava Respondent Counsel :- C.S.C. Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the petitioner and the learned standing counsel for
the State. The only grievance of the petitioner is that the objection filed by
him under Section 9-A (2) of the Consolidation of Holdings Act before the
assistant Consolidation Officer, Faizabad in year 1980 which was referred to
the opposite party no. 1 Consolidation Officer, Rojagawan, Pragana & Tehsil
Rudouli, District Faizabad and numbered as Case no. 207 has not been
decided till date. A prayer has been made that a direction be issued to the
respondent no. 2 to decide the petitioner’s objection within a specified period.
To the aforesaid prayer made by the petitioner, learned standing counsel has
no objection provided the opposite party no. 2 is given a reasonable time to
decide the matter.
Considering the submissions made on behalf of the petitioner’s counsel and
the learned standing counsel for the opposite party no. 1 and without
expressing any opinion on merit of the petitioner’s claim, this writ petition is
being finally disposed of with a direction that opposite party no. 1 shall make
every possible endeavor to decide the case no.207 under Section 9-A (2) of
the Consolidation of Holdings Act pending before him within a period of
three months from the date of production of a certified copy of this order
before him.
Order Date :- 21.1.2010