Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt.Durgawati Devi vs State Of U.P. And 3 Others
2021 Latest Caselaw 9046 ALL

Citation : 2021 Latest Caselaw 9046 ALL
Judgement Date : 29 July, 2021

Allahabad High Court
Smt.Durgawati Devi vs State Of U.P. And 3 Others on 29 July, 2021
Bench: Vivek Kumar Birla



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 42
 

 
Case :- WRIT - C No. - 17256 of 2021
 

 
Petitioner :- Smt.Durgawati Devi
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Sunil Kumar Tiwari
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Vivek Kumar Birla,J.

Heard learned counsel for the petitioner and the learned Standing Counsel appearing for the State respondents.

Present petition has been filed with following prayer:-

"Issue a writ, order or direction in the nature of mandamus commanding to respondent No. 2, Tehsildar, Tehsil- Gola, District- Gorakhpur to decide the mutation case No. T201905310704716 (Smt. Durgawati Devi Vs. Gorakhnath) Under Section 34 U.P. Revenue Code, 2006, within stipualted time fixed by this Hon'ble Court."

In the facts and circumstances of the case, the present petition is finally disposed of with the direction to the respondent no. 2, Tehsildar, Tehsil- Gola, District- Gorakhpur to expedite the hearing of the aforesaid case and decide the same, in accordance with law, expeditiously, preferably within a period of four months from the date of production of self- attested copy of this order, which may be verified from the official website of this Court provided there is no other legal impediment and no unnecessary adjournments shall be granted to the parties and provided the functioning of the authority concerned is not affected due to any reason related to Covid-19 Pandemic as well as the lawyers are not abstaining from the judicial work.

A reference may also be made to the judgments of this Court in the cases of Chandra Bali vs. Additional Commissioner and others 2012 (4) ADJ 13 and Radha Devi vs. State of U.P. and others 2016 (6) ADJ 753 wherein directions for time bound disposal of such cases have been given and provisions of U.P. Janhit Guarantee Adhiniyam, 2011 have been considered.

With the aforesaid observations/ directions, the present petition is finally disposed of.

Order Date :- 29.7.2021

Aditya

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter