Allahabad High Court High Court

Agya Pal Sareen vs Greater Noida Industrial … on 6 January, 2010

Allahabad High Court
Agya Pal Sareen vs Greater Noida Industrial … on 6 January, 2010
Court No. - 3


Case :- WRIT - C No. - 5830 of 2007

Petitioner :- Agya Pal Sareen
Respondent :- Greater Noida Industrial Development Authority
Petitioner Counsel :- R.K. Pandey
Respondent Counsel :- C.S.C.,Pradeep Kumar

Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

The petitioner has made a representation dated 29.11.2006 only on the ground
that his case was not considered by the authority at the time of disposal of
earlier representation holding a view that the petitioner is not resident of the
locality where the land is situated and the order of compensation was passed
on compromise. In any event, the petitioner was not given opportunity of
hearing.

Upon hearing the learned Counsel appearing for the parties, we direct the
authority concerned to consider the representation of the petitioner pending
before him upon giving fullest opportunity of hearing and by passing a
reasoned order thereon within a period of one month from the date of
production of a certified copy of this order. For the purpose of effective
adjudication a copy of the writ petition along with its annexures can also be
treated as part and parcel of the representation. Accordingly, the writ petition
is disposed of.

No order is passed as to costs.

Order Date :- 6.1.2010

MAA/-