Court No. - 19 Case :- WRIT - B No. - 46382 of 2010 Petitioner :- Pooja Yadav Respondent :- Consolidation Officer, Kasya, Kushinagar & Another Petitioner Counsel :- Omkar Nath Rai Respondent Counsel :- C.S.C. Hon'ble Mrs. Poonam Srivastav,J.
Heard Counsel for the petitioners and Standing Counsel
for the respondents.
Petitioner is aggrieved on account of the reason that
she filed objections in Case No. 995 to 1001 under
Section 9 of U.P. Consolidation of Holdings Act, which
is pending before the Consolidation Officer, Kushinagar
since 26.09.1984 and the same has not been decided
so far.
In the circumstances, the Consolidation Officer, District
Kushinagar is directed to decide the objections as
expeditiously as possible within a period of three
months from the date of production of a certified copy of
this order before him.
With the aforesaid observation and direction, instant writ
petition stands disposed of finally.
Order Date :- 6.8.2010
arun