Allahabad High Court High Court

Om Prakash S/O Late Roop Narayan … vs 1St Additional Judge Small Causes … on 3 August, 2010

Allahabad High Court
Om Prakash S/O Late Roop Narayan … vs 1St Additional Judge Small Causes … on 3 August, 2010
Court No. - 6

C.M.Application No.76571 of 2010

            Inre:

Case :- MISC. SINGLE No. - 3870 of 2010

Petitioner :- Om Prakash S/O Late Roop Narayan Jaiswal ( U/A 227 )
Respondent :- 1st Additional Judge Small Causes Court, Lucknow & Ors.
Petitioner Counsel :- Arvind Razdan
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

This is an application for the correction/modification of order dated 9.7.2010.

Heard learned counsel for the petitioner.

Application is allowed.

Necessary corrections have been made in the order.

The corrected order is as follows:-

“Heard learned counsel for the petitioner Sri Arvind Razdan and learned
Standing counsel for the opposite parties.

It has been informed that P.A. Case No.3 of 2006 is pending before the
O.P.No.1, Mohanlalganj is pending since 2006.

Accordingly, the court directs the O.P. No.1 the prescribed authority,
Mohanlalganj to decide the aforesaid case expeditiously preferably within a
period of six months from today.

With the above observations, the writ petition is disposed of.

Order Date:-9.7.2010

Om.”

Order Date :- 3.8.2010
RKM.