Hirdesh Singh Rajput vs The State Of Madhya Pradesh on 21 October, 2011

0
26
Madhya Pradesh High Court
Hirdesh Singh Rajput vs The State Of Madhya Pradesh on 21 October, 2011
                                                                             1




                         W.P.No.14496/10(PIL)

     Hirdesh Singh Rajput & others                  State of M.P. & others




     21.10.2011
           Shri Durgesh Pandey, Counsel for petitioners.
            Shri Vijay Pandey with Shri Piyush Dharmadhikari, Counsel
     for respondents No.1 to 4.

Shri Vijay Pandey submitted that he has filed affidavit of the
SDM, Gorakhpur, Jabalpur stating that the land which has been
got vacated from the encroachers has been allotted to the Netaji
Subhash Chandra Bose Medical College, Jabalpur and the
respondents are not intending to allot aforesaid land to any private
persons for any purposes. It is also stated by Shri Pandey that the
land which has been got vacated shall be utilised only for the
purpose of Medical College, Jabalpur and not for any other
purpose.

In view of aforesaid, no order is required in this petition. It is
finally disposed of in terms of the statement made by Shri Vijay
Pandey, Counsel for respondents No.1 to 4.

No order as to costs.



        (Krishn Kumar Lahoti)                            (Smt.Vimla Jain)
               Judge                                        Judge

C.
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here