Court No. - 24 Case :- MISC. SINGLE No. - 2536 of 2010 Petitioner :- Mohd. Mobin S/O Late Aladeen ( U/A 227 ) Respondent :- State Of U.P. Thru Secretary Revenue Petitioner Counsel :- Surendra Singh 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 parties, the writ petition is being
disposed of finally.
Grievance of the petitioner is that an objection under Section 9 Ka (2) of the
U.P. Consolidation of Holdings Act has been filed by Sri Gaya Prasad and 13
others against the petitioner and three other before the opposite party No.2 on
2.11.1986, to which the petitioner and three others filed reply on 27.3.1987
but till date the same is pending disposal.
Learned Counsel for the petitioner submits that interest of justice would
suffice, if the opposite party No.2 is directed to deice the case of the
petitioner, in accordance with law, 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 the case of the petitioner, in accordance with law, expeditiously, say,
by 31.1.2011.
Order Date :- 8.7.2010
Ajit/-