Allahabad High Court High Court

M/S Sri Kamal Kumar Tandon vs State Of U.P. And Others on 16 July, 2010

Allahabad High Court
M/S Sri Kamal Kumar Tandon vs State Of U.P. And Others on 16 July, 2010
Court No. - 34

Case :- WRIT - C No. - 39294 of 2010

Petitioner :- M/S Sri Kamal Kumar Tandon
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Maneesh Mehrotra
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Learned counsel for the petitioner submits that a review petition has been
filed by him before the Collector which may be directed to be decided
expeditiously.

Considering the facts and circumstances of the case, but without prejudice to
the merits of the case, the writ petition is finally disposed of with the direction
to the Collector, Jhansi to decide the review of the petitioner expeditiously say
within a period of four months from the date of production of certified copy
of this order.

Order Date :- 16.7.2010
RKS/