Allahabad High Court High Court

Ram Ashrry Singh vs Dy. Director Of Consolidation, … on 6 August, 2010

Allahabad High Court
Ram Ashrry Singh vs Dy. Director Of Consolidation, … on 6 August, 2010
Court No. - 19

Case :- WRIT - B No. - 46278 of 2010

Petitioner :- Ram Ashrry Singh
Respondent :- Dy. Director Of Consolidation, Jaunpur
& Others
Petitioner Counsel :- Sanjay Singh
Respondent Counsel :- C.S.C.

Hon'ble Mrs. Poonam Srivastav,J.

Heard Counsel for the petitioner and Standing Counsel
for the respondents.

This is a writ petition with a prayer for direction in the
nature of mandamus to the Deputy Director
Consolidation, Jaunpur to decide the Reference No.
25/721/298/3089 of 1985 (State Versus Laxman
expeditiously.

Grievance is that though there is an order of the Deputy
Director Consolidation restraining any kind of
demarcation over the land in dispute, in spite of it
contesting respondents have moved several
applications making a request for demarcation. The
anxiety of the petitioner is that Reference is pending
since 1985 and if the demarcation is made then the
whole purpose will stand frustrated.
In view of this, the Deputy Director of Consolidation,
Jaunpur is directed to decide the said Reference 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