Court No. - 21 Case :- WRIT - C No. - 3803 of 2010 Petitioner :- Smt. Indrawati Devi Respondent :- State Of U.P. & Others Petitioner Counsel :- Lal Chandra Yadav Respondent Counsel :- C.S.C.,Somil Srivastava Hon'ble V.K. Shukla,J.
Heard learned counsel for the petitioner, learned Standing
counsel and Sri Somil Srivasatava, Advocate for
respondents.
Only prayer made by petitioner that he has moved an
application on 10.12.2009 before respondent no. 2 for
consideration of his claim for extending the benefit of
Agricultural Debt Waiver and Debt Relief Scheme-2008.
Consequently, in the fact of the present case respondent
no. 2 is directed to consider the request made by the
petitioner on 10.12.2009 in accordance with law preferably
within next two months from the date of presentation of
certified copy of this order. Whatever decision so taken on
the same, copy of the same be communicated to the
petitioner.
With the above direction present writ petition is disposed of.
Order Date :- 27.1.2010
Dhruv