Court No. - 3 Case :- CELEING No. - 1 of 2010 Petitioner :- Ram Kishun And Ors. Respondent :- Additional Commissioner (Ad.)Devi Patan Mandal Gonda And Petitioner Counsel :- R.P.Dwivedi Respondent Counsel :- C.S.C. Hon'ble Shri Narayan Shukla,J.
The petitioner is seeking compliance of the order dated 29.01.2008, on
account of that the said order passed by the Additional Commissioner, Devi
Patan Mandal,G onda i.e. opposite party No.1 has not been intervened the
regular record, whereas he has already moved application before the Court
concerned.
Considering the facts and circumstances of the case, I am of the view that it is
the party concerned, who has to pass appropriate order in the matter.
Therefore, no direction is required by this court. The petitioner is at liberty to
pursue the application before the authority concerned, which shall be dealt
with expeditiously in accordance with law.
With the aforesaid observations/ directions, writ petition is dismissed.
Order Date :- 8.1.2010
PR/-