Court No. - 19 Case :- WRIT - B No. - 44865 of 2010 Petitioner :- Sanjay Respondent :- Settlement Officer Of Consolidation Basti And Others Petitioner Counsel :- Um Nath Pandey Respondent Counsel :- C.S.C.,Anuj Kumar Hon'ble Mrs. Poonam Srivastav,J.
Heard learned counsel for the petitioner.
It is stated that against the order dated 2.12.2009 passed by
Consolidation Officer, Basti in Case No. 840 in respect of Khata
No. 1451 of village Sandpur, Tappa Dubauliya, Pargana Amodha,
Tehsil Harraiya, District Basti, Appeal No. 1333 of 2010 (Sanjay
Vs. State of U.P. and another), under Section 11 of U.P.C.H. Act
has been filed by the petitioner, which is still pending. The
petitioner has also moved application for staying the order passed
by Consolidation Officer.
In the circumstances, the Appellate Authority is directed to decide
the said appeal after hearing the parties expeditiously, preferably
within a period of six months from the date of production of a
certified copy of this order before him. Till then, the petitioner
shall not be dispossessed from the plots in dispute and respondents
are restrained from allotting or any way dealing with the plots,
which are subject matter of dispute.
With the aforesaid observation and direction, writ petition stands
disposed of finally.
Order Date :- 2.8.2010
Rmk.