Allahabad High Court High Court

Smt. Kaneej Fatima And Others vs State Of U.P. And Others on 15 July, 2010

Allahabad High Court
Smt. Kaneej Fatima And Others vs State Of U.P. And Others on 15 July, 2010
Court No. - 36

Case :- WRIT - A No. - 40568 of 2010

Petitioner :- Smt. Kaneej Fatima And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- G.K. Malviya
Respondent Counsel :- C.S.C.

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioners and learned Standing
Counsel.

Prayer has been made in this writ petition that the respondents may
be directed to consider and approve the new time tables of the
permits of the petitioners dated 16.7.2009 (Annexure-3 to the writ
petition) on the non notified inter-state route known as Lalitpur-
Mauranipur via Mahrauni-Teekamgarh-Jatara.

We have heard learned counsel for the petitioners and considered
over the entire facts and circumstances of the case and we hereby
directed the respondent No.2 to consider and decide the dues and
demands as given in the Annexure No.3 to the writ petition
preferably within a period of two months from the date of receipt
of a certified copy of this order.

It is made clear that this Court has not examined the merits of the
matter and has not expressed any opinion on merits, and therefore,
it will be independent exercise of the concerned authority to take
decision in accordance with law.

With the aforesaid direction, this writ petition stands disposed of.

Order Date :- 15.7.2010
SFH