Allahabad High Court High Court

Yashpal Sharma vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Yashpal Sharma vs State Of U.P. & Others on 28 January, 2010
Court No. - 6

Case :- WRIT - C No. - 3363 of 2010

Petitioner :- Yashpal Sharma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Binay Kr. Tripathi,Dinesh Kr. Tyagi
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The only prayer made in this writ petition is that the petitioner’s
application dated 13th July, 2009 moved before respondent no.3,
for mutation be directed to be decided within a time bound period.

In view of the limited prayer made, as all such proceedings are
supposed to be decided at the earliest, the writ petition is disposed
of with the direction to respondent no.3 to consider and decide the
above referred application of the petitioner in accordance with law,
as expeditiously as possible, preferably within a period of four
months from the date of filing of a certified copy of this order
provided it has not already been decided and there is no legal
impediment in deciding the same.

Petition disposed of as above.

Order Date :- 28.1.2010
BK