Allahabad High Court High Court

Shiva (Minor) vs State Of U.P. & Ors. on 12 July, 2010

Allahabad High Court
Shiva (Minor) vs State Of U.P. & Ors. on 12 July, 2010
Court No. - 2

Case :- WRIT - C No. - 29880 of 2010

Petitioner :- Shiva (Minor)
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- R.P.N. Mishra
Respondent Counsel :- C.S.C.,H.P. Dubey,Sandeep Kumar Srivastava

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard counsel for the petitioner and Sri H.P.
Dubey, counsel for respondent.

By this writ petition the petitioner has prayed for
mandamus directing the repondent No. 2 to recover
the entire amount awarded by order dated
16.11.2009 passed by Addl. District Magistrate.
Sri H.P. Dubey, learned counsel appearing on
behalf of respondents submits that the respondents
have already filed an application for recall of the
order dated 16.11.2009 before Additional District
Magistrate, Budaun which are pending
consideration.

In view of the above, the application filed by
respondent be considered and disposed of by the
Additional District Magistrate, Budaun
expeditiously within three months from the date of
production of a certified copy of this order. We are
not entering into the various submission raised by
the parties on the merit of this case at this stage.
With the aforesaid direction, the writ petition is
disposed of .

Order Date :- 12.7.2010
G.S