Allahabad High Court High Court

Guddu S/O Late Ram Kishan vs State Of U.P. Thru … on 2 April, 2010

Allahabad High Court
Guddu S/O Late Ram Kishan vs State Of U.P. Thru … on 2 April, 2010
Court No. - 1

Case :- MISC. BENCH No. - 2911 of 2010

Petitioner :- Guddu S/O Late Ram Kishan
Respondent :- State Of U.P. Thru Collector/D.M., Hardoi
Petitioner Counsel :- Ram Lagan Mishra
Respondent Counsel :- C.S.C.,Sangeeta Chandra

Hon'ble Pradeep Kant,J.

Hon’ble Shabihul Hasnain,J.

The petitioner confines his prayer only for disposal of his representation
pending before the authority concerned.

We, without entering into the claim of the petitioner, dispose of the writ
petition with a direction that the representation of the petitioner shall be
considered and decided by the Chairman, Zila Panchayat, after hearing the
parties, in accordance with law, expeditiously say; within a maximum period
of four weeks from the date of receipt of the certified copy of this order.

Subject to aforesaid direction the petition is disposed of finally.

Order Date :- 2.4.2010
vks