Allahabad High Court High Court

Ravendra Singh vs Settlement Officer Of … on 5 January, 2010

Allahabad High Court
Ravendra Singh vs Settlement Officer Of … on 5 January, 2010
Court No. - 5

Case :- WRIT - B No. - 69026 of 2009

Petitioner :- Ravendra Singh
Respondent :- Settlement Officer Of Consolidation And Others
Petitioner Counsel :- S.N. Pandey,Havaldar Verma
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Sabhajeet Yadav,J.

By this petition, the petitioner has sought relief that appeal pending before
Settlement Officer of Consolidation , Bijnor be decided. Till then the parties
may be directed to maintain status quo. In this view of the matter, the
Settlement Officer of Consolidation is directed to decide the pending Appeal
No.107/923/11 (1) Ravendra Singh Vs. State connected with leading Appeal
No.382 [u/s11 (1) of C.H.Act ] Bharat Singh Vs. State expeditiously
preferably within a period of three months from the date of production of
certified copy of the order before him. Till then the order passed by
Consolidation Officer dated 22.5.2007 shall not be given effect.

With the aforesaid observation and direction, writ petition stands disposed
of finally.

Order Date :- 5.1.2010
SL