Court No. - 9 Case :- WRIT - C No. - 47039 of 2010 Petitioner :- Mokham Singh And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Ravindra Kumar Gaur Respondent Counsel :- C.S.C.,D.D. Chauhan Hon'ble Vijay Manohar Sahai,J.
Hon’ble Ran Vijai Singh,J.
Heard learned counsel for the petitioner and learned Standing Counsel
appearing for the respondents.
The petitioner has already filed representation on 23.06.2010 before the
respondent no.2 ( Annexure-6 to the writ petition ) which is pending for
disposal of the representation.
This writ petition is disposed of with the direction to the District Collector,
Mainpuri respondent no.2 to decide the representation of the petitioner in
accordance with law by passing reasoned speaking order within a period of
six weeks from the date of production of certified copy of this order.
Till disposal of the representation by the respondent no.2 the petitioner shall
not be evicted from the house in question by the respondents except in
accordance with law.
Order Date :- 10.8.2010
PKB