Court No. - 21 Case :- WRIT - C No. - 5635 of 2010 Petitioner :- Nathu Ram & Anr. Respondent :- Union Of India & Others Petitioner Counsel :- Rajiv Lochan Shukla Respondent Counsel :- A.S.G.I.,Suresh C. Srivastava Hon'ble V.K. Shukla,J.
Heard learned counsel for the petitioner, learned Standing
counsel and Sri S.C. Srivastava Advocate for respondents.
Only prayer made by petitioner that he has moved an
application which has been sent on 12.10.2009 before
respondent no. 2 for consideration of his claim for extending
the benefit of Agricultural Debt Waiver and Debt Relief
Scheme-2008.
Consequently, in the fact of the present case respondent
no. 2 is directed to consider the request made by the
petitioner on 12.10.2009 in accordance with law preferably
within next two months from the date of presentation of
certified copy of this order. Whatever decision so taken on
the same, copy of the same be communicated to the
petitioner.
However it is made clear that in case decision has already
been taken then no fresh decision is required to be taken.
With the above direction present writ petition is disposed
of.
Order Date :- 3.2.2010
Dhruv