Allahabad High Court High Court

Barhi Shram Jeevi Matsya Palan … vs State Of U.P.,Thru. Prin. Secy., … on 2 April, 2010

Allahabad High Court
Barhi Shram Jeevi Matsya Palan … vs State Of U.P.,Thru. Prin. Secy., … on 2 April, 2010
Court No. - 1

Case :- MISC. BENCH No. - 2957 of 2010

Petitioner :- Barhi Shram Jeevi Matsya Palan Vikas Samiti, & Another
Respondent :- State Of U.P.,Thru. Prin. Secy., Revenue, & Others
Petitioner Counsel :- Mayankar Singh
Respondent Counsel :- C.S.C.,R.N. Gupta

Hon'ble Pradeep Kant,J.

Hon’ble Shabihul Hasnain,J.

Heard the counsel for the petitioner and Sri R.N.Gupta for the respondents.

Learned counsel for the petitioner confines his prayer only for issuance of a
direction for deciding the pending representation.

Learned counsel for the respondents has no objection.

We, therefore, without entering into the claim of either parties, dispose of this
writ petition finally with a direction that pending representation of the
petitioner, contained in Annexure-2 to the writ petition, be considered and
disposed of, expeditiously, say within a maximum period of two weeks from
the date of receipt of a certified copy of this order, in accordance with law.

Order Date :- 2.4.2010
RKM.