Allahabad High Court High Court

Matsyajivi Sahkari Samiti Ltd., vs State Of U.P., Thru. Secretary, … on 19 July, 2010

Allahabad High Court
Matsyajivi Sahkari Samiti Ltd., vs State Of U.P., Thru. Secretary, … on 19 July, 2010
Court No. - 1

Case :- MISC. BENCH No. - 6696 of 2010

Petitioner :- Matsyajivi Sahkari Samiti Ltd.,
Respondent :- State Of U.P., Thru. Secretary, Revenue Department & Ors.
Petitioner Counsel :- Dharmendra Kumar
Respondent Counsel :- C.S.C.,R.N. Gupta

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Learned counsel for the petitioner confines his prayer only for issuance of a
direction for deciding the pending representation.
We, therefore, without entering into the claim of either parties, dispose of the
writ petition finally with a direction that pending representation of the
petitioner, dated 10.3.2010, contained in Annexure-5 to the writ petition, be
considered and disposed of, by the authority concerned, expeditiously, in
accordance with law.

Order Date :- 19.7.2010
MFA