Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Allahabad High Court

Mithilesh Kumar Mishra vs State Of U.P. And 8 Others on 12 September, 2023

Author: Saurabh Srivastava

Bench: Saurabh Srivastava





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:177448
 
Court No. - 52
 

 
Case :- WRIT - C No. - 27314 of 2023
 

 
Petitioner :- Mithilesh Kumar Mishra
 
Respondent :- State Of U.P. And 8 Others
 
Counsel for Petitioner :- Sanjay Mani Tripathi
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Saurabh Srivastava,J.
 

1. Heard learned Standing Counsel for the State-respondents.

2. Present writ petition has been filed seeking a direction in the nature of mandamus to be issued in favour of the respondent no.3 to decide Case No. 4740/2022, Computerized Case No.T2022054404740 (Mithilesh Kumar Mishra vs. Nagesh Kumar Mishra), under Section 34 of U.P. Land Revenue Act, 2006 expeditiously.

3. Learned Standing Counsel submits that no useful purpose would be served in keeping the writ petition pending and an appropriate direction may be issued to respondent no.3 to consider the grievance of the petitioner.

4. Be that as it may, without entering into the merits of the case as well as if there is no other legal impediment available, the respondent no.3 is hereby directed to consider and decide Case No. 4740/2022, Computerized Case No.T2022054404740 (Mithilesh Kumar Mishra vs. Nagesh Kumar Mishra), under Section 34 of U.P. Land Revenue Act, 2006, as expeditiously as possible, preferably within a period of nine months from the date a certified copy of this order is produced before him, after affording proper opportunity of hearing to all the parties.

5. With the aforesaid directions, the writ petition is disposed of.

Order Date :- 12.9.2023 Shaswat