Allahabad High Court High Court

Thakur Das vs State on 12 January, 2010

Allahabad High Court
Thakur Das vs State on 12 January, 2010
Court No. - 21

Case :- WRIT - C No. - 40750 of 1993

Petitioner :- Thakur Das
Respondent :- State
Petitioner Counsel :- K.S. Amist
Respondent Counsel :- S.C.

Hon'ble V.K. Shukla,J.

Three weeks time is accorded to learned Standing counsel
to file specific reply as to whether at any point of time qua
the property in question which is subject matter of dispute in
the present writ petition, possession has been taken over by
the State Government or any other person authorized by
State Government or not.

List on 03.02.2010

Order Date :- 12.1.2010
Dhruv