Allahabad High Court High Court

Daulat Singh vs State Of U.P. And Others on 8 January, 2010

Allahabad High Court
Daulat Singh vs State Of U.P. And Others on 8 January, 2010
Court No. - 21

Case :- WRIT - C No. - 675 of 2010

Petitioner :- Daulat Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- C.K. Jha
Respondent Counsel :- C.S.C.,S.K. Singh

Hon'ble V.K. Shukla,J.

Heard learned counsel for the petitioner, learned Standing counsel and

Sri S.K.Singh, Advocate for respondents.

Only prayer made by petitioner that he has moved an application on

14.12.2009 before respondent no. 5 for consideration of his claim for

extending the benefit of Agricultural Debt Waiver and Debt Relief

Scheme-2008.

Consequently, in the fact of the present case respondent no. 5 is

directed to consider the request made by the petitioner on 14.12.2009 in

accordance with law preferably within next two months from the date of

presentation of certified copy of this order. Whatever decision so taken

on the same, copy of the same be communicated to the petitioner.

With the above direction present writ petition is disposed of.

Dated 08.01.2010
Dhruv(675-10)