Allahabad High Court High Court

Shobhi Lal And Others vs Settlement Officer Of … on 2 August, 2010

Allahabad High Court
Shobhi Lal And Others vs Settlement Officer Of … on 2 August, 2010
Court No. - 19

Case :- WRIT - B No. - 44868 of 2010

Petitioner :- Shobhi Lal And Others
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 petitioners.

It is stated that against the order dated 5.12.2009 passed by
Consolidation Officer, Basti in Case No. 802 in respect of Khata
No. 381 of village Bardiya Kunwar, Tappa Dubauliya, Pargana
Amodha, Tehsil Harraiya, District Basti, Appeal No. 1338 of 2010
(Shobhi Lal and others Vs. State of U.P. and another), under
Section 11 of U.P.C.H. Act has been filed by the petitioners, which
is still pending. The petitioners have 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 petitioners
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.