Citation : 2022 Latest Caselaw 22781 ALL
Judgement Date : 23 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 2 Case :- WRIT - C No. - 9655 of 2022 Petitioner :- Kaushal Kumar And 2 Others Respondent :- Dist. Magistrate/Collector Hardoi And 2 Others Counsel for Petitioner :- Naresh Singh Counsel for Respondent :- C.S.C. Hon'ble Devendra Kumar Upadhyaya,J.
Hon'ble Saurabh Lavania,J.
Heard learned counsel for the petitioners and learned State Counsel.
By means of this proceeding instituted under Article 226 of the Constitution of India, a prayer has been made for directing the District Magistrate/Collector Hardoi to take appropriate decision on the claim which is said to have been made by the petitioner under Krashak Durghatna Kalyan Yojana.
Accordingly, having regard to the innocuous prayer, the petition is disposed of with the direction to the District Magistrate/District Level Committee to take appropriate decision on the claim which is said to have been made under Krashak Durghatna Kalyan Yojana, expeditiously within a period of eight weeks from the date of certified copy of this order is produced before the District Magistrate.
While considering the claim of the petitioner, the District Magistrate shall also take into consideration the plea of the petitioner based on the judgment of Hon'ble Apex Court dated 10.01.2022 passed in Suo Moto Writ Petition No. 3 of 2020, in Re Cognizance for extension of limitation.
The petitioner while furnishing a certified copy of this order shall also submit the aforesaid order passed by the Hon'ble Apex Court dated 10.01.2022 to the District Magistrate concerned.
Order Date :- 23.12.2022
Arun/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!