Allahabad High Court High Court

Smt. Indrawati Devi vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Smt. Indrawati Devi vs State Of U.P. & Others on 27 January, 2010
Court No. - 21

Case :- WRIT - C No. - 3803 of 2010

Petitioner :- Smt. Indrawati Devi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Lal Chandra Yadav
Respondent Counsel :- C.S.C.,Somil Srivastava

Hon'ble V.K. Shukla,J.

Heard learned counsel for the petitioner, learned Standing

counsel and Sri Somil Srivasatava, Advocate for

respondents.

Only prayer made by petitioner that he has moved an

application on 10.12.2009 before respondent no. 2 for

consideration of his claim for extending the benefit of

Agricultural Debt Waiver and Debt Relief Scheme-2008.

Consequently, in the fact of the present case respondent

no. 2 is directed to consider the request made by the

petitioner on 10.12.2009 in accordance with law preferably

within next two months from the date of presentation of

certified copy of this order. Whatever decision so taken on

the same, copy of the same be communicated to the

petitioner.

With the above direction present writ petition is disposed of.

Order Date :- 27.1.2010
Dhruv