Allahabad High Court High Court

Sri Subhash Chand And Others vs The Board Of Revenue U.P. Alld. At … on 3 August, 2010

Allahabad High Court
Sri Subhash Chand And Others vs The Board Of Revenue U.P. Alld. At … on 3 August, 2010
Court No. - 6

Case :- WRIT - B No. - 31426 of 2001

Petitioner :- Sri Subhash Chand And Others
Respondent :- The Board Of Revenue U.P. Alld. At Meerut And Others
Petitioner Counsel :- Rohit Agarwal,Sah O.P.Agarwal
Respondent Counsel :- C.S.C.,C.B.Gupta,V.K.Singh

Hon'ble Prakash Krishna,J.

This is a compromise application filed on behalf of the petitioners.

Learned counsel for the respondents has no objection.

As jointly agreed by them, the compromise application is sent to
the S.D.M. Mawana, District Meerut to verify the compromise
application. Parties are directed to appear before him. Office is
required to send the original compromise application to the S.D.M.
Mawana, District Meerut who shall submit a report within a period
of three months from the date of receipt of the compromise
application.

Order Date :- 3.8.2010
Sandeep