Court No. - 6 Case :- WRIT - C No. - 70259 of 2009 Petitioner :- Bechan Respondent :- Collector Ballia & Others Petitioner Counsel :- Raj Kishor Yadav Respondent Counsel :- C.S.C.,Mahesh Narain Singh Hon'ble Arun Tandon,J.
Heard learned counsel for the parties.
It is stated that petitioner has made an application under Section 198 (4) of the
U.P. Zamindari Abolition and Land Reforms Act, which has been numbered
as Case No. 344 of 2007. Petitioner seeks early disposal of the same.
In the facts and circumstances of the case, this writ petition is disposed of by
requiring the District Magistrate, Ballia to decide the case no. 344 of 2007
filed by the petitioner strictly in accordance with law, by means of a reasoned
speaking order, preferably within three month from the date a certified copy
of this order is filed before him after affording opportunity of hearing to the
parties concerned.
Order Date :- 4.1.2010
Sushil/-