Court No. - 3 Case :- WRIT - C No. - 71530 of 2009 Petitioner :- Brajpal Singh And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Pramod K. Sinha Respondent Counsel :- C.S.C.,Madhur Prakash Hon'ble Amitava Lala,J.
Hon’ble S.N.H. Zaidi,J.
The petitioners have contended before us that without paying
any compensation GAIL (India) Limited has acquired the
land and using the same for the purpose of laying Daderi
Pawana Nangal Gas Pipeline.
According to the respondents, whenever the land was
acquired notification was issued and the compensation was
definitely paid, but in case if it is not paid to the petitioners
they are entitled to make appropriate application to the
authority concerned and the same will be done accordingly.
Since the respondents itself are inclined to looking the matter,
we dispose of the writ petition with a direction to the
respondent no.4 to consider the application dated 10.12.2009
and representation pending before him upon giving fullest
opportunity of hearing and by passing a reasoned order
thereon within a period of two weeks from the date of
production of certified copy of this order. However, in case
the respondents find in the course of consideration that the
compensation is required to be paid to the petitioners, the
same will be paid irrespective of passing any reasoned 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.
8.1.2010
ank/-