Allahabad High Court High Court

Dukhran Singh vs Settlement Officer Of … on 29 July, 2010

Allahabad High Court
Dukhran Singh vs Settlement Officer Of … on 29 July, 2010
Court No. - 5

Case :- WRIT - B No. - 43992 of 2010

Petitioner :- Dukhran Singh
Respondent :- Settlement Officer Of Consolidation, Basti & Ors.
Petitioner Counsel :- Uma Nath Pandey
Respondent Counsel :- C.S.C.,Anuj Kumar

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioner.

The learned counsel for the petitioner has explained the delay in filing the
writ petition. Accordingly, the delay is condoned and writ petition is treated to
be filed within time.

It is stated that against the order dated 28.03.2007 passed by Consolidation
Officer in Case No. 1124 in respect of Khata No. 429 of the Village Sandpur,
Tappa Dubauliya, Pargana Amodha, Tehsil Harraiya, District Basti, appeal
No. 1335 of 2010 (Dukhran Singh Vs. State of U.P. and another) under
Section 11 of U.P.C.H. Act has been filed by the petitioner, which is still
pending. The petitioner has also moved application for staying the order
passed by Consolidation Officer.

In the circumstances, the Appellate Authority is directed to decide the said
appeal after hearing the parties expeditiously, preferably within a period of six
months from the date of production of certified copy of this order before him.
Till then, the petitioner shall not be dispossessed from the plots in dispute and
respondents are restrained from allotting or any way dealing with the plots,
which are subject matter of dispute.

With the aforesaid observation and direction, writ petition stands disposed of
finally.

Order Date :- 29.7.2010
SL