Allahabad High Court High Court

Ram Charit [ U/A 227 ] vs State Of U.P.Through D.M. A.Nagar … on 19 January, 2010

Allahabad High Court
Ram Charit [ U/A 227 ] vs State Of U.P.Through D.M. A.Nagar … on 19 January, 2010
Court No. - 11

Case :- MISC. SINGLE No. - 206 of 2010

Petitioner :- Ram Charit [ U/A 227 ]
Respondent :- State Of U.P.Through D.M. A.Nagar And Ors.
Petitioner Counsel :- R.P.Nigam
Respondent Counsel :- C.S.C

Hon'ble Anil Kumar,J.

Heard Sri R.P.Nigam, learned counsel for the petitioner and
Learned Standing Counsel.

With the consent of learned counsel for the parties the writ
petition is being disposed of at the admission stage.

In view of the order, which is proposed to be passed notice to
respondent no. 3 is dispensed with.

Sri Sri R.P.Nigam, learned counsel for the petitioner in brief has
submitted that a sale deed has been executed in favour of the petitioner
by the respondent no.3 and thereafter the petitioner has applied for
mutation in respect to the property, which is subject matter of the sale
deed dated 15.2.1995 before the Naib Tehsildar, Tehsil-Alapur, Distr
Ambedkar Nagar. However since then the matter is lingering on one or
other pretext hence the present writ petition and requests that the
respondent no.2, Naib Tehsildar, Tehsil-Alapur, Distr Ambedkar Nagar
may be directed to decide the said mutation at an early date.

In view of the facts and circumstances of the case, it would be
expedient in the interest of justice that the respondent no.2 Naib
Tehsildar, Tehsil-Alapur, Distr Ambedkar Nagar is directed to decide
the mutation in question expeditiously say within a period of six
months from the date of receipt of certified copy of this order after
hearing the parties concerned in accordance with law.

With above observations, writ petition is finally disposed of.

It is made clear that this Court has not adjudicated the claim of
the petitioner on merits.

Order Date :- 19.1.2010
Pramod