Allahabad High Court
Matsyajivi Sahkari Samiti Ltd., vs State Of U.P., Thru. Secretary, … on 19 July, 2010
Court No. - 1 Case :- MISC. BENCH No. - 6696 of 2010 Petitioner :- Matsyajivi Sahkari Samiti Ltd., Respondent :- State Of U.P., Thru. Secretary, Revenue Department & Ors. Petitioner Counsel :- Dharmendra Kumar Respondent Counsel :- C.S.C.,R.N. Gupta Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Learned counsel for the petitioner confines his prayer only for issuance of a
direction for deciding the pending representation.
We, therefore, without entering into the claim of either parties, dispose of the
writ petition finally with a direction that pending representation of the
petitioner, dated 10.3.2010, contained in Annexure-5 to the writ petition, be
considered and disposed of, by the authority concerned, expeditiously, in
accordance with law.
Order Date :- 19.7.2010
MFA