Allahabad High Court High Court

Matsya Jivi Sahkari Samiti Ltd. vs Matsya Jeevi Palan Samiti Ltd. And … on 29 January, 2010

Allahabad High Court
Matsya Jivi Sahkari Samiti Ltd. vs Matsya Jeevi Palan Samiti Ltd. And … on 29 January, 2010
Chief Justice's Court

Case :- SPECIAL APPEAL No. - 112 of 2010

Petitioner :- Matsya Jivi Sahkari Samiti Ltd.
Respondent :- Matsya Jeevi Palan Samiti Ltd. And Others
Petitioner Counsel :- L.S. Yadav
Respondent Counsel :- C.S.C.,D.D. Chauhan,Murtaza Ali

Hon'ble Chandramauli Kumar Prasad,Chief Justice
Hon'ble Arun Tandon,J.

Respondent no. 6-appellant, aggrieved by order dated 5.1.2010
passed by a learned Single Judge in Civil Misc. Writ Petition No.
69004 of 2009, has preferred this appeal under Rule 5 Chapter
VIII of the High Court Rules.

Respondent no. 1-petitioner challenged the settlement of fishery
right with respondent no. 6-appellant herein alleging that it has
been settled for a very meagre amount. Respondent no.6-appellant
(hereinafter referred to as ‘appellant’) offered to increase the
amount and taking note of the offer so made, the learned Single
Judge by the impugned order disposed of the writ application with
an observation that settlement in favour of the appellant shall be
deemed to have been granted for Rs.83,805/- per year for 10 years.

Mr. L.S. Yadav appears on behalf of the appellant.

As the aforesaid order has been passed taking into account the
offer made by the appellant itself, no interference is called for in
this appeal.

Appeal stands dismissed.

                        (Arun Tandon,J)           (C.K. Prasad,CJ)

Order Date :- 29.1.2010
RK