Allahabad High Court High Court

Smt. Prema Devi And Others vs State Of U.P. And Others on 6 August, 2010

Allahabad High Court
Smt. Prema Devi And Others vs State Of U.P. And Others on 6 August, 2010
Court No. - 34

Case :- WRIT - C No. - 19739 of 2009

Petitioner :- Smt. Prema Devi And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Raj Karan Yadav
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Upon hearing learned counsel appearing on behalf of the parties,
we direct the petitioner to make a representation before the
Collector within a period of fifteen days from today along with a
certified copy of this order and if such a representation is made
within the stipulated period, the Collector, after making spot
inspection and taking the evidence from the villagers, decide the
question of domicile of the petitioner within a period of one month
from the date of receipt of the representation by means of speaking
order.

The writ petition is disposed of.

Order Date :- 6.8.2010
Sandeep