Allahabad High Court High Court

Prabha Shanker Pandey vs Dadan Singh And Others on 12 January, 2010

Allahabad High Court
Prabha Shanker Pandey vs Dadan Singh And Others on 12 January, 2010
Court No. - 5

Case :- WRIT - B No. - 1017 of 2010

Petitioner :- Prabha Shanker Pandey
Respondent :- Dadan Singh And Others
Petitioner Counsel :- Anand Kumar Pandey
Respondent Counsel :- C.S.C.

Hon'ble Sabhajeet Yadav,J.

It is stated that appeal is pending and interim order has not been granted by
Settlement Officer of Consolidation u/s 11 of U.P.C.H. Act. I am not inclined
to interfere in the matter. The writ petition is accordingly dismissed.

However, the appeal shall be decided expeditiously without any undue
adjournment to either of the parties, preferably within a period of two months
from the date of production of certified copy of the order passed by this Court
before the concerned authority.

Order Date :- 12.1.2010
SL