Allahabad High Court High Court

Lakshmi Narain vs Settlement Officer … on 12 August, 2010

Allahabad High Court
Lakshmi Narain vs Settlement Officer … on 12 August, 2010
Court No. - 5

Case :- WRIT - B No. - 47931 of 2010

Petitioner :- Lakshmi Narain
Respondent :- Settlement Officer Consolidation, Allahabad & Others
Petitioner Counsel :- S.N. Dubey,Jai Singh
Respondent Counsel :- C.S.C.

Hon'ble Vikram Nath,J.

Heard learned counsel for the petitioner.

The only relief claimed for by this petition is that a direction be issued to the
Settlement Officer Consolidation, Allahabad, respondent no.1 to
expeditiously decide the pending appeal of the petitioner within a fixed time
frame. It is further submitted that said appeal is pending since 2007.

Considering the facts and circumstances of the case and the material on
record, this petition is disposed of with the direction to the respondent no.1 to
make an endeavour to decide pending appeal and the applications filed
alongwith it expeditiously, preferably within a period of six months from the
date of production of certified copy of this order, strictly in accordance with
law, after affording due opportunity of hearing to the parties concerned.

Order Date :- 12.8.2010
RPS