Court No. - 1 Case :- MISC. BENCH No. - 334 of 2010 Petitioner :- Waqaar Ali S/O Kaiser Ali Respondent :- District Magistrate, Sitapur & Ors. Petitioner Counsel :- Ganesh Gupta,C.M.H. Hasmi Respondent Counsel :- C.S.C. Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Heard the learned counsel for the petitioner and the learned counsel for the
respondents.
Learned counsel for the petitioner confines his prayer only for issuing a
direction to the District Forest Officer to decide the pending representation of
the petitioner.
Learned counsel for the respondents have no objection.
We, therefore, without entering into the claim of the petitioner, dispose of the
writ petition finally with the direction that the pending representation of the
petitioner shall be considered and disposed of by the District Forest Officer
expeditiously, in accordance with law, say within a maximum period of two
months from the date of receipt of a certified copy of this order, after
affording opportunity to the petitioner.
Order Date :- 18.1.2010
Sachin