Court No. - 6 Case :- WRIT - C No. - 46632 of 2010 Petitioner :- Bhagwan Deen Respondent :- The State Of U.P. Thru' Revenue Secretary Lucknow &
Another
Petitioner Counsel :- K.A. Qayyum
Respondent Counsel :- C.S.C.
Hon’ble Krishna Murari, J.
Heard learned counsel for the petitioner.
The main relief claimed in the petition is a mandamus to command
the Collector, Banda to consider and decide the application dated
22.07.2010 filed by the petitioner.
It appears that petitioner immediately after moving the application
before the Collector, without even giving him any time to consider
the application, has rushed to this Court seeking a writ of
mandamus.
Such a mandamus is not liable to be issued. The writ petition,
accordingly, fails and stands dismissed.
10.08.2010
VKS/ WP 46632/10