Allahabad High Court High Court

Teekam Singh & Others vs State Of U.P. Thru’ Secy. Revenue & … on 6 January, 2010

Allahabad High Court
Teekam Singh & Others vs State Of U.P. Thru’ Secy. Revenue & … on 6 January, 2010
Court No. - 35

Case :- WRIT - C No. - 31184 of 2009

Petitioner :- Teekam Singh & Others
Respondent :- State Of U.P. Thru' Secy. Revenue & Others
Petitioner Counsel :- P.K.S. Paliwal
Respondent Counsel :- C.S.C.

Hon'ble Devendra Pratap Singh,J.

Hon’ble Mrs. Jayashree Tiwari,J.

Heard learned counsel for the petitioners and learned Standing Counsel.

Despite several opportunities are being granted to the State, no counter
affidavit has been filed as yet.

As such heard the parties.

The present petition has been filed for the writ of mandamus to send the
application of the petitioner for reference to the District Judge for
enhancement in connection with the compensation granted. The application is
pending since 21.01.2009 more than months have been passed.

Hence it is directed that ADM, respondent no. 2 to take appropriate steps
expeditiously and send an application for reference to the District Judge
within a period of fortnight from the date of receipt of a certified copy of this
order.

The writ petition is accordingly dismissed.

Order Date :- 6.1.2010
Monika