Allahabad High Court High Court

Ramesh Kumar Khare vs Chief Executive Officer Bhadohi & … on 2 February, 2010

Allahabad High Court
Ramesh Kumar Khare vs Chief Executive Officer Bhadohi & … on 2 February, 2010
Court No. - 3

Case :- WRIT - C No. - 41499 of 1999

Petitioner :- Ramesh Kumar Khare
Respondent :- Chief Executive Officer Bhadohi & Others
Petitioner Counsel :- Triveni Shankar
Respondent Counsel :- C.S.C.,A.K. Singh

Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

In view of the statement made by the petitioner in paragraphs 6 and 7 of the
rejoinder-affidavit by saying that the petitioner has made representation
agaainst reduction of the land in question and the representation has been
referred to Additional Distruct Judge Sant Ravi Das Nagar (Bhadohi), which
is pending for adjudication along with the grant of compensation, if any. We
are of the view that the proceedings will be adjudicated and finally disposed
of positively within a period of three months from the date of production of a
certified copy of this order by giving fullest opportunity of hearing to the
petitioner by the authority concerned.

Interim order which has been passed earlier will continue till one week after
communication of the order passed by the Additional District Judge, Sant
Ravi Das Nagar (Bhadohi).

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 2.2.2010
ank