Court No. - 5 Case :- WRIT - B No. - 70827 of 2009 Petitioner :- Gayatri Devi Respondent :- Consolidation Officer & Others Petitioner Counsel :- K.N. Shukla,K.K. Roy Respondent Counsel :- C.S.C. Hon'ble Sabhajeet Yadav,J.
By this petition, the petitioner has sought the following reliefs:
” a. issue a writ, order or direction in the nature of mandamus
commanding the respondent no.1 to dispose of the case No.532/122 Harinath
Vs. State under Section 9A of C.H. Act pending before respondent no.1, since
1999 within stipulated period of time.
b. issue a writ, order or direction in the nature of mandamus commanding
the respondent no.2 to dispose of the Revision No.717/2007-2008 (717/2009-
10) Brahma Dutt and others Vs. Sudarshan and others, under Section 48(1)
C.H. Act, pending before Deputy Director of Consolidation, Mau since
27.10.2007 within a stipulated period of time.
c. issue any other suitable writ, order or direction which this Hon’ble
Court may deem fit and proper in the circumstances of the case.
d. award the heavy cost of the present writ petition to the petitioner.”
In given facts and circumstances of the case the Deputy Director of
Consolidation, Mau is directed to decide the pending Revision no.717/2007-
2008 (717/2009-10) Brahma Dutt and others Vs. Sudarshan and others u/s
48(1) of U.P.C.H. Act expeditiously preferably within two months without
granting any undue adjournment to either of the parties and Consolidation
Officer is directed to decide the Case No.532/122 Harinath Vs. State u/s 9A of
U.P.C.H. Act pending since 1999 within a period of four months without
graning any undue adjournment to either of the parties.
It is made clear that the authorities are directed to decide the pending
revision and objection in accordance with the provisions of law.
With the aforesaid observation and direction, writ petition stands disposed
of finally.
Order Date :- 5.1.2010
SL