Allahabad High Court High Court

Siya Ram vs State Of U.P. And Others on 5 July, 2010

Allahabad High Court
Siya Ram vs State Of U.P. And Others on 5 July, 2010
Court No. - 36

Case :- WRIT - C No. - 38193 of 2010

Petitioner :- Siya Ram
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rajesh Yadav
Respondent Counsel :- C.S.C.,Suresh C. Srivastava

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioner.

Pursuant to the notice under Section 13 (2) of the
Securitisation Act petitioner claims to have filed some
objection before the competent authority.

On these facts, this Court need not to go into the merits of
the matter so as to record finding.

If certified copy of this order is filed before the concerned
authority, it will be open for that authority to pass appropriate
orders with all expedition preferably within a period of three
weeks from the date of receipt of certified copy of this order.

With the aforesaid direction, this writ petition stands
disposed of.

Order Date :- 5.7.2010
Sachdeva