Allahabad High Court High Court

Smt. Prabhawati vs State Of U.P. And Others on 1 February, 2010

Allahabad High Court
Smt. Prabhawati vs State Of U.P. And Others on 1 February, 2010
Court No. - 36

Case :- WRIT - C No. - 4819 of 2010

Petitioner :- Smt. Prabhawati
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Krishna Kumar Chaurasiya
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

As prayed, put up on 5th February 2010. In the meantime, learned standing
counsel may obtain instructions.

The contention of the petitioner is that the mining lease was granted in her
favour in the year 2003 but no lease deed has been executed so far in spite of
the fact that she has deposited the requisite stamp paper in the year 2004.
Since then she is running from pillar to post and in the meantime, the State
Government has notified the area for grant of fresh lease.

Order Date :- 1.2.2010
NS