Allahabad High Court High Court

Raj Kishore vs State Of U.P. Through Principal … on 16 June, 2010

Allahabad High Court
Raj Kishore vs State Of U.P. Through Principal … on 16 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5740 of 2010

Petitioner :- Raj Kishore
Respondent :- State Of U.P. Through Principal Secy.Panchayati Raj
Lucknow
Petitioner Counsel :- R.A.Khan
Respondent Counsel :- C.S.C.

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Petitioner’s grievance is that the trees standing on the land of Gram Sabha
have been cut down by some persons but no action has been taken by the
respondents. The petitioner may approach the Sub-Division Magistrate
concerned by representing his cause.

Accordingly, in case petitioner approaches and represents his cause before the
Sub-Divisional Magistrate concerned, the same shall be considered and
decided in accordance with law by passing a speaking and reasoned order
expeditiously and preferably and communicate decision.

Subject to above, the writ petition is finally disposed of.

Order Date :- 16.6.2010
Rajneesh)