Court No. - 24 Case :- MISC. SINGLE No. - 4012 of 2010 Petitioner :- Ram Sahay [ U/A 227 ] Respondent :- The State Of U.P.Through Collector Sultanpur And Ors. Petitioner Counsel :- R.A. Maurya Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
Heard.
Pullar husband of opposite party no.4 and father of opposite parties nos. 5,6
and 7 filed a suit under Section 229-B of U.P.ZA & LR Act bearing case no.
18/19/27/30/33/34/1992 before the Sub Divisional Magistrate, Tehsil Amethi,
District Sultanpur.
The grievance of the petitioner is that almost 19 years have elpased since the
filing of the suit but till now it has not reached to its logical conclusions,
which is a matter of grace concern apart from mental harassment and agony.
Counsel for the petitioner submits that the delay in disposal is infact denial of
justice. Therefore, he prays that the ends of justice would be secured if
necessary direction is given for expeditious disposal of the suit by the
authority concerned.
Considering the peculiar facts and circumstances of the case, the Sub
Divisional Magistrate, Tehsil Amethi, District Sultanpur is directed to make
an earnest endeavour to decide the aforesaid case positively by 31st
December, 2010.
With the aforesaid observations and directions this writ petition is disposed of
finally.
Order Date :- 20.7.2010
HM