Court No. - 24 Case :- MISC. SINGLE No. - 3829 of 2010 Petitioner :- Muneshwar S/O Bindra ( U/A 227 ) Respondent :- State Of U.P. Thru Principal Secretary Revenue & Ors. Petitioner Counsel :- Sant Vijay Singh Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
Heard learned Counsel for the parties.
After arguing the matter at length, learned counsel for the petitioner
says that he does not want to press the reliefs claimed in the writ
petition but restricts his prayer only to the extent that the restoration
application dated 22.5.2010 filed before the opposite party no.2
preferred by the petitioner, may be directed to be decided, to which
learned Standing Counsel has no objection.
In view of above, the writ petition is disposed of finally with a direction to
the opposite party No.2 to decide the restoration application, in
accordance with law,, within a maximum period of three weeks, after
affording opportunity of hearing to the petitioner. Further, it is provided
that if stay application is moved, the same shall also be decided within
the aforesaid period.
Order Date :- 7.7.2010
lakshman