Allahabad High Court High Court

Ratipal Singh & Ors. vs State Of U.P. Thru Secy. Rural … on 28 January, 2010

Allahabad High Court
Ratipal Singh & Ors. vs State Of U.P. Thru Secy. Rural … on 28 January, 2010
Court No. - 1

Case :- MISC. BENCH No. - 671 of 2010

Petitioner :- Ratipal Singh & Ors.
Respondent :- State Of U.P. Thru Secy. Rural Engineering Services & Ors.
Petitioner Counsel :- B.R. Singh
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard the learned counsel for the petitioner and the learned counsel for the
State.

Learned counsel for the petitioners confines his prayer only for issuing a
direction to the authority concerned to decide the pending representation of
the petitioners.

Learned counsel for the State has no objection, if such a direction is issued.
We, therefore, without entering into the claim of the petitioners, dispose of the
writ petition finally with the direction that the pending representation of the
petitioners shall be considered and disposed of by the authority concerned
expeditiously, in accordance with law, say within a maximum period of two
weeks from the date of receipt of a certified copy of this order.
For a period of two weeks, the existing constructions shall not be demolished.
Order Date :- 28.1.2010
Sachin