Allahabad High Court High Court

Mewati Devi S/O Late Phoolchand ( … vs State Of U.P. Thru Principal … on 5 August, 2010

Allahabad High Court
Mewati Devi S/O Late Phoolchand ( … vs State Of U.P. Thru Principal … on 5 August, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 4360 of 2010

Petitioner :- Mewati Devi S/O Late Phoolchand ( U/A 227 )
Respondent :- State Of U.P. Thru Principal Secretary Revenue & Anr.
Petitioner Counsel :- Shailesh Tiwary
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned Counsel for the petitioner and learned Standing Counsel for
opposite parties No. 1 and 2.

With the consent of learned Counsel for the petitioner and learned Standing
Counsel, the writ petition is being disposed of finally at the admission stage
itself.

Grievance of the petitioner is that the petitioner has filed a case, bearing No.
473 of 1999 before opposite party No.2 under Section 229-B of U.P.Z.A. &
L.R. Act 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.2-SDM, Alapur, District Ambedkar Nagar,
U.P., be directed to decide the case, bearing No.473 of 1999, expeditiously, to
which learned Standing Counsel has no objection.

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.2 to
decide Case bearing No. 273 of 1999, if the same has not been decided till
date, in accordance with law, expeditiously, say, within a period of six months
from the date of receipt of a certified copy of this order.

Order Date :- 5.8.2010
Ajit/-