Court No. - 5 Case :- WRIT - B No. - 42138 of 2010 Petitioner :- Nuruddin Respondent :- Settlement Officer Of Consolidation, Basti & Others Petitioner Counsel :- Uma Nath Pandey Respondent Counsel :- C.S.C.,Anuj Kumar Hon'ble Sabhajeet Yadav,J.
Heard learned counsel for the petitioners.
It is stated that against the order dated 23.11.2007 passed by Consolidation
Officer in Case No. 698 in respect of Khata No. 361 of the Village Sandpur,
Tappa Dubauliya, Pargana Amodha, Tehsil Harraiya, District Basti, appeal
No. 1325 of 2010 (Nuruddin Vs. State of U.P. and another) under Section 11
of U.P.C.H. Act has been filed by the petitioner, which is still pending. The
petitioner has also moved application for staying the order passed by
Consolidation Officer.
In the circumstances, the Appellate Authority is directed to decide the said
appeal after hearing the parties expeditiously, preferably within a period of six
months from the date of production of certified copy of this order before him.
Till then, the petitioners shall not be dispossessed from the plots in dispute
and respondents are restrained from allotting or any way dealing with the
plots, which are subject matter of dispute.
With the aforesaid observation and direction, writ petition stands disposed
of finally.
Order Date :- 21.7.2010
Kamlesh Maurya