Court No. - 7 Case :- WRIT - A No. - 41347 of 2010 Petitioner :- Smt. Usha Goel Respondent :- Court Of A. D. J. And Another Petitioner Counsel :- Vidya Kant Shukla Hon'ble Devendra Pratap Singh,J.
Heard learned counsel for the petitioner and perused the record.
The vacancy of the disputed accommodation was declared in 2008 but
for the last two years, the release application of the petitioner landlord
is still pending without disposal and therefore, this petition for a
mandate.
In view of the facts above, the Rent Controller is directed to decide the
pending release application of the petitioner landlord within a period of
three months from the date of submission of a certified copy of this
order in accordance to law.
Subject to the aforesaid, the writ petition is finally disposed off.
Order Date :- 19.7.2010
PKG