Court No. - 2 Case :- WRIT - C No. - 38558 of 2010 Petitioner :- Smt. Pushpawati Sahu Respondent :- Kanpur Development Authority Kanpur And Others Petitioner Counsel :- S.D. Singh Respondent Counsel :- Vivek Singh Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Heard learned counsel for the petitioner and Sri M.C. Tripathi,
learned counsel for the respondents.
By this writ petition, petitioner has prayed for a mandamus
commanding the respondents, to execute registered sale deed
and/or freehold deed in favour of the petitioner in respect of Plot
No. 1D, Canal Patri, Kanpur in accordance with the terms and
conditions stipulated in the allotment letter dated 19.1.2003,
annexure-1 to the writ petition.
Petitioner’s case in the writ petition is that there was certain excess
area increased to the land which was allotted to the petitioner by
order dated 19.11.2003.
Learned counsel for the petitioner submits that petitioner has
already given application that she is ready to deposit the amount
for the excess land but till date no reply has been given.
Sri M.C. Tripathi, learned counsel for the respondents submits that
the application has already been filed by the petitioner shall be
considered and decided within three months.
In view of the above, we direct the concerned authority to consider
the application of the petitioner and decide the same as
expeditiously as possible preferably within a period of three
months from the date of presentation of a certified copy of this
order.
With the above observations, the writ petition is finally disposed
of.
Order Date :- 14.7.2010
Shiraz