Court No. - 24 Case :- MISC. SINGLE No. - 4387 of 2010 Petitioner :- Keshav Giri & Anr. S/O Jai Ram Giri ( U/A 227 ) Respondent :- Board Of Revenue U.P. At Lucknow Thru Chairman & Ors. Petitioner Counsel :- K.S. Rastogi Respondent Counsel :- C.S.C.,R.N. Gupta Hon'ble Rajiv Sharma,J.
Heard learned Counsel for the petitioners and learned Standing Counsel
for opposite parties No. 1 and 2.
With the consent of learned Counsel for the petitioners and learned
Standing Counsel, the writ petition is being disposed of finally at the
admission stage itself.
Grievance of the petitioner is that against the order dated 13.3.2009
passed by the Sub-Divisional Officer, Karchhana, Allahabad, the
petitioners preferred a revision, bearing No. 2483 of 2009 before the
opposite party No.1 but the same is pending disposal till date.
Learned Counsel for the petitioner submits that interest of justice would
suffice, if the opposite party No.1-Board of Revenue, Lucknow, Uttar
Pradesh, be directed to decide the case, 2483 of 2009, expeditiously, to
which learned Standing Counsel has no objection.
Since the relief claimed by the learned Counsel for the petitioner is
innocuous in nature, as such, issuance of notice to opposite parties No.
2 to 7 is dispensed with.
In view of the above, without entering into the merits of the case, the writ
petition is disposed of finally with a direction to the opposite party No.1
to decide Case bearing No.2483 of 2009, if the same has not been
decided till date, in accordance with law, expeditiously, say, within one
year from the date of receipt of a certified copy of this order.
Order Date :- 5.8.2010
Ajit/-