Court No. - 5 Case :- WRIT - B No. - 36581 of 2010 Petitioner :- Smt. Kamla Devi Respondent :- Dy. Director Of Consolidation Bijnor And Others Petitioner Counsel :- Swarn Kumar Srivastava Respondent Counsel :- C.S.C.,Rajeshwar Singh,Ram Janam Singh Hon'ble Sabhajeet Yadav,J.
Supplementary affidavit filed today is taken on record.
It is stated that against the order dated 24.5.2010 passed by Deputy Director
of Consolidation, Bijnor, the restoration application moved by petitioner is
still pending before Deputy Director of Consolidation, Bijnor. In case, such
restoration application is pending, he shall decide the same expeditiously,
preferably within a period of one month from the date of production of
certified copy of this order before him.
In given facts and circumstances of the case, till disposal of said restoration
application, the impugned order dated 24.5.2010 passed by Deputy Director
of Consolidation, Bijnor in Revision No. 645 (Kamla Devi Vs. Veer Singh
and others) under Section 48 of U.P.C.H. Act shall remain suspended.
With the above observation and direction, the writ petition is disposed of.
Order Date :- 7.7.2010
Kamlesh Maurya