Allahabad High Court High Court

Dharampal vs Dy. Director Of … on 3 July, 2010

Allahabad High Court
Dharampal vs Dy. Director Of … on 3 July, 2010
Court No. - 5

Case :- WRIT - B No. - 37896 of 2010

Petitioner :- Dharampal
Respondent :- Dy. Director Of Consolidation/Collector Kannauj And Ors.
Petitioner Counsel :- Suresh Chandra Verma,Devesh Kumar Verma
Respondent Counsel :- C.S.C.

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioner.

Notice on behalf of respondents no.1 and 2 has already been accepted
by learned Standing Counsel.

Issue notice to the respondent no.3 returnable at an early date.

The respondents are directed to file counter affidavit within four weeks.
The petitioner shall have three weeks thereafter to file rejoinder affidavit.

List thereafter.

Until further orders of this Court, the effect and operation of impugned
order dated 12.5.2010 passed by Dy. Director of Consolidation shall remain
stayed.

Order Date :- 3.7.2010
LJ/-