Allahabad High Court High Court

Pitambar vs Dy. Director Of Consolidation, … on 11 August, 2010

Allahabad High Court
Pitambar vs Dy. Director Of Consolidation, … on 11 August, 2010
Court No. - 5

Case :- WRIT - B No. - 47646 of 2010

Petitioner :- Pitambar
Respondent :- Dy. Director Of Consolidation, Saharanpur & Others
Petitioner Counsel :- Madhusudan Dixit
Respondent Counsel :- C.S.C.,S.K. Pundir

Hon'ble Vikram Nath,J.

Heard learned counsel for the petitioner and Sri S.K. Pundir, learned counsel
appearing for the respondent caveator.

By the impugned order the Deputy Director of Consolidation has remanded
the matter to the Consolidation Officer, to decide the matter afresh after
making spot inspection and after examining the records.

In the opinion of the Court, the order of the Deputy Director of Consolidation
does not require any interference for the reason that the rights of the parties
are yet to be adjudicated by the Consolidation Officer. Further learned
counsel for the parties agree that a direction be issued to the Consolidation
Officer to decide the matter within a fixed time frame.

Accordingly the order of the Deputy Director of Consolidation does not
warrant any interference and to that extent the petition is dismissed. It is
however directed that the Consolidation Officer shall decide the matter afresh
pursuant to the remand order of the Deputy Director of Consolidation, within
a period of four months from the date of production of certified copy of this
order.

Order Date :- 11.8.2010
RPS