Allahabad High Court High Court

Najeer Khan vs Addl.Commissioner & Ors. on 2 July, 2010

Allahabad High Court
Najeer Khan vs Addl.Commissioner & Ors. on 2 July, 2010
Court No. - 3

Case :- MISC. SINGLE No. - 2365 of 2010

Petitioner :- Najeer Khan
Respondent :- Addl.Commissioner & Ors.
Petitioner Counsel :- Rajesh K.Sharma,Suresh Sharma
Respondent Counsel :- C.S.C.

Hon'ble Shri Narayan Shukla,J.

Heard Mr. R.K.Sharma,learned counsel for the petitioner and the
learned Standing Counsel.

The petitioner has challenged the order dated 20.1.2010 passed
by the Deputy Commissioner (Food), Lucknow Division
,Lucknow, whereby the matter has been remanded to the the
Sub Divisional Officer, Mohammadi, District Lakhimpur Kheri to
take fresh decision in the light of the observation made therein, in
which I do not find error.

Though the period for decision as has been provided of one
month has expired, but I am informed that till date no decision
has been taken. Therefore, I hereby issue direction to the
opposite party no.3 i.e. Sub Divisional Officer, Mohammadi,
District Lakhimpur Kheri to take decision within next one month in
terms of the order impugned.

With the aforesaid observation/ direction the writ petition is
disposed of finally.

Order Date :- 2.7.2010
GSY