Allahabad High Court High Court

Anant Ram And Another vs The District Magistrate Hardoi … on 22 July, 2010

Allahabad High Court
Anant Ram And Another vs The District Magistrate Hardoi … on 22 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 245 of 2010

Petitioner :- Anant Ram And Another
Respondent :- The District Magistrate Hardoi And Ors.
Petitioner Counsel :- V.K.Srivastava
Respondent Counsel :- C.S.C.,Manoj Kumar Dwivedi

Hon'ble Rajiv Sharma,J.

Heard Sri V.K. Srivastava, learned Counsel for the petitioners and
learned Standing Counsel for opposite party No.1 and Sri Kapil Misra for
opposite parties No. 2 and 3.

With the consent of learned Counsel for the parties, the writ petition is
being disposed of finally.

After arguing the matter, learned Counsel for the petitioner submits that
he does not want to press the relief claimed in the instant writ petition
but restricts his prayer only to the extent that liberty is given to the
petitioner for filing a fresh representation, raising his grievances, which
have been raised in the instant writ petition and opposite parties Nos. 2
and 3 may be directed to decide the same, expeditiously, to which Sri
Kapil Misra, learned Counsel for the opposite parties No. 2 and 3 has no
objection.

In view of the above, without entering into the merits of the case, it is
provided that in case the petitioner prefers a representation, raising his
grievances, which have been raised in the instant writ petition, within a
week from today, the opposite parties No. 2 and 3 are directed to decide
the same, in accordance with Rules, expeditiously, say, within three
months from the date of receipt of a certified copy of this order and
communicate the decision to the petitioners forthwith. It is also provided
that in case the opposite parties No. 2 and 3 come to the conclusion that
the petitioners are entitled for compensation, the same shall also be
paid to the petitioners, expeditiously, say, within a period of one month
from the date of the decision.

The writ petition is disposed of finally, accordingly.

Order Date :- 22.7.2010
Ajit/-