Allahabad High Court High Court

Jagdish Prasad vs State Of U.P. & Others on 10 August, 2010

Allahabad High Court
Jagdish Prasad vs State Of U.P. & Others on 10 August, 2010
Court No. - 6

Case :- WRIT - C No. - 46677 of 2010

Petitioner :- Jagdish Prasad
Respondent :- State Of U.P. & Others

Petitioner Counsel :- Kamini Pandey,Ajay Dubey
Respondent Counsel :- C.S.C.,D.D. Chauhan
Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

The   sole   grievance   of   the   petitioner   is   that   even   though 

proceedings   under   Section   161   of   U.P.Z.A.   &   L.R.   Act   for 

exchange of her land with Gaon Sabha land were finalised but still 

she has not been given possession.

A perusal of the record goes to show that petitioner has already 

moved an application dated 20.10.2009 before respondent no. 3 

Sub Divisional Magistrate, which has been filed as Annexure 7 to 

the writ petition.

Considering   the   facts   and   circumstances,   writ   petition   stands 

disposed   of   with   the   direction   to   respondent   no.   3   to   pass 

appropriate orders in accordance with law on the said application 

of the petitioner within a period of four weeks from the date of 

production of a certified copy of this order before him.

10.08.2010
VKS/ WP 46677/10