Chief Justice's Court Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 42558 of 2010 Petitioner :- Mohd. Irfan Alam Respondent :- State Of U.P. And Others Petitioner Counsel :- S.K. Chaubey,K.K. Tiwari Respondent Counsel :- C.S.C.,Mahesh Narain Singh Hon'ble Ferdino Inacio Rebello,Chief Justice Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and the learned standing
counsel.
The petitioner has come up before this Court with a complaint that
inspite of the fact that an order has been passed on 20.12.2009 under
Section 122-B of U.P.Z.A.& L.R. Act for the eviction of the respondent
no.5 yet the authorities have not enforced the same. It has been further
stated that a recall application had been filed by the respondent no.5
which was also rejected by the authorities and no revision or appeal or
any proceedings have been initiated by the respondent no.5 against the
same.
Having heard learned counsel for the parties in the event the petitioner
approaches the respondent no.3 alaong with a certified copy of this
order within 15 days from today it shall be open to the said authority to
proceed to examine the said complaint and pass an appropriate order
within a period of 3 months from the date of production of a certified
copy of this order before him after giving notice to the respondent no.5.
The petition is accordingly disposed of.
Order Date :- 29.7.2010
mna