Court No. - 3 Case :- WRIT - C No. - 37491 of 2010 Petitioner :- Dr. Mohd. Sajid Siddiqui Respondent :- State Of U.P. & Others Petitioner Counsel :- Pradip Kumar Respondent Counsel :- C.S.C. Hon'ble Amitava Lala,J.
Hon’ble Sanjay Misra,J.
This writ petition has been filed for the purpose of getting direction upon the
respondent no.3 to sanction and release the map of the petitioner for
construction of the college over the land purchased by the petitioner through
the registered sale deed dated 8.9.2006. Learned counsel appearing for the
petitioner has submitted that as per the relevant law either it has to be allowed
or rejected by the authority within 90 days and if no order is communicated
within 90 days, the applicant may by a written communication call attention
of the authority to the omission or neglect. Further, in case such omission or
neglect continues for a period of 30 days, it would be deemed to have been
permitted. Yet the petitioner waited for such period from 2006 and now
approached this Court, to which the learned Standing counsel has contended
before us that it will be considered by the authority concerned.
Against this background, the writ petition is disposed of with the direction
upon the authority concerned to complete the course of action positively
within a period of fortnight from the date of communication of this order.
However, no order is passed as to costs.
Order Date :- 1.7.2010
Kpy