Court No. - 1 Case :- MISC. BENCH No. - 9219 of 2008 Petitioner :- Smt.Hushnbano Respondent :- L D A 6,Jagdish Chandra Bose Marg Lucknow Thr Its V C Petitioner Counsel :- O P Srivastava Respondent Counsel :- C.S.C.,D K Upahdhyaya Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Counsel for the parties says that despite order dated 29.12.2008 commission
could not be executed.
The conduct of the respondent in not getting the commission executed can not
be appreciated. However, Mr. D.K. Upadhayay, says that the commission be
directed to be executed within one month, as directed vide order dated
29.12.2009. Let the commission be executed, within one month. The
commission report so prepared shall be filed on the next date.
Mr. O.P. Srivastava, in view of the affidavit filed on 30.8.2009 says that under
the interim order issued by this Court the allotment letters though have been
issued in favour of some persons but actual possession has not been given to
them.
Mr. D.K. Upadhay, as per instructions says that only those persons who were
not willing to reside in the houses offered to them have not occupied the
houses and no such grievance was ever raised before the LDA. Mr. D.K.
Upadhyay, shall seek instructions in this issue also.
Let this matter be listed after one month.
The interim order granted earlier shall continue till further orders.
Order Date :- 29.7.2010
Prajapati