Court No. - 37 Case :- WRIT - C No. - 5618 of 2010 Petitioner :- Dhanpal Respondent :- State Of U.P. & Others Petitioner Counsel :- Uma Nath Pandey Respondent Counsel :- C.S.C.,Ramendra P. Singh Hon'ble Rajes Kumar,J.
Hon’ble Subhash Chandra Nigam,J.
Heard Sri Uma Nath Pandey, learned counsel for the petitioner, learned
Standing Counsel appearing on behalf of respondent nos.1 and 3 and Sri
Ramendra Pratap Singh, learned counsel appearing on behalf of respondent
no.2.
All the learned counsels agree that the issue involved in the present writ
petition is similar to the issue involved in Writ Petition No.40366 of 2009
and, therefore, the present writ petition may also be disposed of in terms of
the order passed in Writ Petition No.40366 of 2009.
In view of the above, we dispose of the writ petition in terms of the order
dated 06.01.2006 passed in Writ Petition No.40366 of 2009. We accordingly,
quash the orders dated 21.02.2007 and 11.06.2009 passed by Additional
District Magistrate concerned and direct the respondent no.3, Additional
District Magistrate (Land Acquisition Officer), District Gautam Budh Nagar
to refer the matter to the District Judge for settlement of the dispute in
question, expeditiously, preferably within a period of one month from the date
of presentation of the certified copy of the order.
Order Date :- 3.2.2010
R./