Allahabad High Court High Court

Lal Bahadur Singh vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Lal Bahadur Singh vs State Of U.P. & Others on 4 February, 2010
Court No. - 9

Case :- WRIT - C No. - 5012 of 2010

Petitioner :- Lal Bahadur Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Man Bahadur Singh
Respondent Counsel :- C.S.C.,Mahesh N. Singh

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Virendra Kumar Dixit,J.

Learned counsel for the petitioner contends that a concrete road on plot
nos.296, 276 and 290 is being constructed but the said road is being extended
in the Bhumidhari plot nos.238 and 366 of the petitioner whereas the
petitioner has neither given his consent nor any proceeding has been initiated
for acquisition or requisition.

Let a counter affidavit be filed within three weeks.

List after expiry of the aforesaid period.

In the meantime, it will be open to the respondents to proceed with the
construction on the existing chak road but no construction shall be made in
the petitioner’s plot nos.238 and 366.

Order Date :- 4.2.2010
sks