Madhya Pradesh High Court
Nanhelal vs The State Of Madhya Pradesh on 6 July, 2018
1 WP-14734-2018
The High Court Of Madhya Pradesh
WP-14734-2018
(NANHELAL Vs THE STATE OF MADHYA PRADESH)
Jabalpur, Dated : 06-07-2018
Shri Bhupendra Mishra, learned counsel for the petitioners.
Shri Rajesh Tiwari, learned Govt. Advocate for the
respondents/State.
Heard.
Shri Mishra placed reliance on 2013 RN 371 (Phool Chand and others Vs. State of M.P. and others ) submits that for the present grievance, petitioners have preferred applications which may be directed to be decided by the respondent Nos.2 to 4 within reasonable time.
The other side has no objection.
Accordingly, this petition is disposed of by directing the petitioners to file separate representations before the competent authority along with copy of this order.
In turn, the competent authority shall consider the claim of the petitioners in accordance with law and take a decision by passing a reasoned order within 90 days.
The outcome shall be communicated to the petitioners. Petition is disposed of without expressing any view on the merits of the case.
(SUJOY PAUL) JUDGE Biswal Digitally signed by SHIBA NARAYAN BISWAL Date: 2018.07.06 15:13:04 +05'30'