Court No. - 36 Case :- WRIT - C No. - 37202 of 2010 Petitioner :- Zameerunnisa And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Kumar Anish Respondent Counsel :- C.S.C.,B.D. Pandey Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Heard Sri Kumar Anish , learnedcounsel for the petitoners and
learned standing counsel for the State.
The submissions made bythe learned counsel for the petitoners is
that the writ petition challenging the notificatin under Sections 4
and 6 ofthe Land Acquisiton Act ( hereinafter referred to as the
‘Act’) has been dismissed on 23.5.2005 and a liberty was given to
the petitoner to approach the State Government for release of the
land under Sectin 48 of the Act.
The grievance of the petitoners is that they have represented the
matter to authority pursuant to the order passed by this Hon’ble
Court but with no result.
In view of the aforesaid, if the amtter is lying undecided for such a
long period, then it is for he petitoners to move an applicaiton
alongwith the certified copy of this order before the appropriate
authority,who is directed to decide the matter, if not already
decided, preferably within a period of six weeks from the date a
certified copy of the order alongwith the application is received to
the authority.
With the aforesaid observation, this writ petiton is disposed of
finally.
Order Date :- 29.6.2010
n.u.