Allahabad High Court High Court

Smt. Gulabi Devi And Others vs State Of U.P. & Others on 4 August, 2010

Allahabad High Court
Smt. Gulabi Devi And Others vs State Of U.P. & Others on 4 August, 2010
Court No. - 34

Case :- WRIT - C No. - 45632 of 2010

Petitioner :- Smt. Gulabi Devi And Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjay Kumar
Respondent Counsel :- C. S. C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Admit.

Notices have been accepted by the learned Chief Standing Counsel
on behalf of respondents 1 to 4, who prays for and is allowed four
weeks’ time to file counter affidavit. Petitioners will have two
weeks thereafter for filing rejoinder affidavit.

List the Writ Petition for final hearing thereafter.

Until further orders of this Court, the petitioners shall not be
dispossessed in pursuance of the impugned order.

Order Date :- 4.8.2010
V.Shepherd