Court No. - 7 Case :- WRIT - A No. - 41799 of 2003 Petitioner :- Radhey Shyam Rastogi Respondent :- Ashish Kumar And Another Petitioner Counsel :- Subodh Kumar Respondent Counsel :- B.B. Jauhari Hon'ble Devendra Pratap Singh,J.
Heard learned counsel for the petitioner on the review application and
the counsel for the respondent.
The only point urged is that this court may fix the time for
reconstruction of the premises and for inducting the petitioner as a
tenant. In the order dated 30.4.2010 the Court was conscious that the
time for reconstruction can be fixed by the court but considering the
fact that the release application was filed in 1981 and is being decided
after 30 years, it would not be appropriate in the present facts to fix a
time limit for reconstruction.
Accordingly, no case for review is made out. Rejected.
Order Date :- 13.7.2010
AK