Allahabad High Court
Parag vs Adm City/Ddc Gorakhpur And Others on 5 January, 2010
Court No. - 5 Case :- WRIT - B No. - 68930 of 2009 Petitioner :- Parag Respondent :- Adm City/Ddc Gorakhpur And Others Petitioner Counsel :- Ashwani K. Mishra Respondent Counsel :- C.S.C.,A.P. Tiwari,S.S. Tripathi Hon'ble Sabhajeet Yadav,J.
Sri A.P. Tiwari has accepted notice on behalf of respondents no.2, 3, 4 and
5.
He is directed to file counter affidavit within four weeks. The petitioner
shall have three weeks thereafter to file rejoinder affidavit.
List immediately thereafter.
Till the next date of listing, the effect and operation of impugned order
dated 30.11.2009 passed by Deputy Director of Consolidation shall remain
stayed. However, the parties are restrained from alienating the property and
changing its nature.
Order Date :- 5.1.2010
SL