Allahabad High Court High Court

Virendra Kumar vs State Of U.P. And Others on 10 August, 2010

Allahabad High Court
Virendra Kumar vs State Of U.P. And Others on 10 August, 2010
Court No. - 9

Case :- WRIT - C No. - 47295 of 2010

Petitioner :- Virendra Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Dr. G.S.D. Mishra
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Ran Vijai Singh,J.

We have heard learned counsel for the petitioner and learned standing counsel
appearing for the respondents.

This court on 20.1.2009 disposed of the writ petition No.1888 of 2009
Virendra Kumar v. State of U.P. and another and directed that the District
Magistrate may examine the matter with regard to settlement of the shop in
question afresh in terms of the Government Order dated 19.6.1997 including
the mode prescribed under the relevant Government Orders for settlement of
the shop. It appears that the District Magistrate called for a report from the
Naib Nazir who submitted his report on 20.4.2009 to the District Magistrate,
Aligarh. A copy of report is filed as Annexure-14 to the writ petition. But the
District Magistrate, Aligarh has not passed any order after considering the
report of the Naib Nazir in compliance of the order of this court.

This writ petition is disposed of finally with a direction to the District
Magistrate, Aligarh to pass appropriate orders in accordance with law in the
matter of the petitioner pursuant to the report submitted by the Naib Nazir
dated 20.4.2009 and the order of this court dated 20.1.2009 within a period of
one month from the date a certified copy of this order is produced before him.

Order Date :- 10.8.2010
SC