Allahabad High Court High Court

Mehi Lal vs District Judge Basti & Ors. on 1 February, 2010

Allahabad High Court
Mehi Lal vs District Judge Basti & Ors. on 1 February, 2010
Court No. - 35

Case :- WRIT - C No. - 2495 of 2010

Petitioner :- Mehi Lal
Respondent :- District Judge Basti & Ors.
Petitioner Counsel :- Ravindra Kr. Chaudhary
Respondent Counsel :- C.S.C.,Asgi (2010/99)

Hon'ble Devendra Pratap Singh,J.

Hon’ble Mrs. Jayashree Tiwari,J.

Present petition has been filed by the petitioner seeking a direction to the
respondent no. 1 to decide Misc. Case No. 4 of 2009 (Raja Ram & others Vs.
Union of India & others) expeditiously. It is submitted by the counsel for the
petitioner that the case is pending for disposal since one year.

The writ petition is disposed of with a direction to respondent no.1 to decide
the aforesaid case expeditiously, preferably, within a period of six months
from the date a certified copy of this order is filed before him.

Order Date :- 1.2.2010
P.P.