Allahabad High Court High Court

Smt. Munni Devi vs State Of U.P. And Others on 11 August, 2010

Allahabad High Court
Smt. Munni Devi vs State Of U.P. And Others on 11 August, 2010
Court No. - 6

Case :- WRIT - C No. - 47197 of 2010

Petitioner :- Smt. Munni Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- B.R. Sharma
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner.

The sole relief claimed in the petition is a writ of mandamus commanding the
Collector, Mahrajganj to decide the proceeding of Case No.955 of 1996 under
Section 34 of the Land Revenue Act pending since 1996.

Considering the facts and circumstances that the proceeding for mutation have
remain pending for almost fourteen years, the writ petition stands disposed of
with the direction to the Collector, Maharajganj to decide the proceeding of
Case No.955 of 1996 as expeditiously as possible, preferably within six
months from the date of production of certified copy of this order.

Order Date :- 11.8.2010
Anupam