Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pradeep Kumar Yadav vs Tehsildar Ramsanehi Ghat, Barabanki ...
2026 Latest Caselaw 408 ALL

Citation : 2026 Latest Caselaw 408 ALL
Judgement Date : 16 March, 2026

[Cites 1, Cited by 0]

Allahabad High Court

Pradeep Kumar Yadav vs Tehsildar Ramsanehi Ghat, Barabanki ... on 16 March, 2026

Author: Alok Mathur
Bench: Alok Mathur




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


Neutral Citation No. - 2026:AHC-LKO:19029
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD
 
LUCKNOW 
 
MATTERS UNDER ARTICLE 227 No. - 1153 of 2026   
 
   Pradeep Kumar Yadav    
 
  .....Petitioner(s)   
 
 Versus  
 
   Tehsildar Ramsanehi Ghat, Barabanki And 4 Others    
 
  .....Respondent(s)       
 
   
 
  
 
Counsel for Petitioner(s)   
 
:   
 
Bajhul Quamar Siddiqui   
 
  
 
Counsel for Respondent(s)   
 
:   
 
C.S.C.   
 
     
 
 Court No. - 5
 
   
 
 HON'BLE ALOK MATHUR, J.      

1. Heard Sri --, learned counsel for the petitioner as well as Sri Yogesh Kumar Awasthi, learned Standing Counsel for the State respondents.

2. In view of the order proposed to be passed, requirement of issuance of notice to private respondents is dispensed with.

3. Instant petition has been filed by the petitioner praying for direction to the respondent no. 1 i.e. Tehsildar, Ramsanehi Ghat, District Barabanki to decide the Case No. 5445 of 2025 (Computerised Case No. T202504120205445) under Section 34/35 of U.P. Revenue Code, expeditiously.

4. Learned counsel for the petitioner submits that grievance of the petitioner would be sufficiently met in case respondent no. 1, considers and decides the aforesaid case in the time bound manner.

5. Learned Standing Counsel has no objection to the aforesaid prayer.

6. Considering the facts and circumstances of the case, without entering into the merits of the case, respondent no. 1, is directed to decide the Case No. 5445 of 2025 (Computerised Case No. T202504120205445) under Section 34/35 of U.P. Revenue Code, expeditiously, preferably within a period of 5 months from the date of production of certified copy of this order, in accordance with law, if there is no legal impediment.

7. It is further directed that the parties to the case shall cooperate in expeditious disposal of the case and shall not seek any unnecessary adjournment, neither any such adjournment shall be granted by the Court concerned, except in exceptional circumstances.

8. With above observations/directions, the petition stands disposed of.

(Alok Mathur,J.)

March 16, 2026

J. K. Dinkar

 

 

 
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