Court No. - 6 Case :- WRIT - C No. - 40815 of 2010 Petitioner :- Raj Kumar Respondent :- State Of U.P. & Ors. Petitioner Counsel :- P.C. Singh Respondent Counsel :- C.S.C. Hon'ble Prakash Krishna,J.
The present writ petition was filed on the allegations that the petitioner was granted lease for
fisheries on 25.9.1993 for 10 years in respect of pond No.1081, area 1.260 acres, situate at
Nyaypanchayat// Grampanchayat Rudauli Kal, Tehsil Rudauli, District Basti. The said lease is
still subsisting. The petitioner filed the present writ petition on the ground that the said lease has
been advertised for auction in the newspaper. When the matter was taken up earlier, the following
order was passed on 15th July 2010.
” List this petition on 21st July, 2010.
In the meantime, learned Standing Counsel shall obtain instruction in the matter.
A Short grievance of the petitioner is that the petitioner’s lease in respect of Pond No.
1081 area 1.260 hectare situate in Nyaypanchayat/ Grampanchayat Rudauli Kala,
Tehsil Rudauli, District Basti is still subsisting, but the respondents have issued an
advertisement for auction of the said pond. He submits that the lease has not been
cancelled and therefore, no auction can take place in respect of the said pond.Copy of the order may be given to learned Standing Counsel.”
Sri Rajesh Kumar, learned Brief Holder on the basis of instructions received by him states that
the respondent-authorities are not auctioning the afore-stated pond nor they intend to disturb lease
of the petitioner.
In view of the stand taken by the respondent, no order is required to be passed. It is disposed of
accordingly.
Order Date :- 21.7.2010
vks