Allahabad High Court High Court

Satyadeo Singh vs State Of U.P. And Others on 11 August, 2010

Allahabad High Court
Satyadeo Singh vs State Of U.P. And Others on 11 August, 2010
Court No. - 36

Case :- WRIT - C No. - 57418 of 2008

Petitioner :- Satyadeo Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Janardan Singh Yadav
Respondent Counsel :- C.S.C.

Hon'ble R.K. Agrawal,J.

Hon’ble Rajesh Chandra,J.

By means of the present writ petition the petitioner has challenged the
demand of alleged dues raised by the Amin against which the petitioner has
made an application dated 3.9.2008 which is stated to be still pending.
We have heard the learned counsel for the parties.
Considering the facts and circumstances of the case, we dispose of the writ
petition with the direction to the District Magistrate, Ghazipur-respondent
no.2 to consider and dispose of the application of the petitioner dated 3.9.2008
in accordance with law within two months from the date a certified copy of
this order along with the said application is filed before the said authority. It is
made clear that this Court has not adjudicated the claim of the petitioner on
merits.

Order Date :- 11.8.2010

samz