Allahabad High Court High Court

Siddiq And Another vs Ddc, Kushi Nagar And Another on 2 February, 2010

Allahabad High Court
Siddiq And Another vs Ddc, Kushi Nagar And Another on 2 February, 2010
Court No. - 5

Case :- WRIT - B No. - 5025 of 2010

Petitioner :- Siddiq And Another
Respondent :- Ddc, Kushi Nagar And Another
Petitioner Counsel :- Ashwani K. Mishra
Respondent Counsel :- C.S.C.,R.C. Singh

Hon'ble Sabhajeet Yadav,J.

Supplementary affidavit filed today is taken on record.

Heard learned counsel for the petitioners and learned Standing
Counsel for respondent no.1.

Respondent no.2 is represented by Sri R.C. Singh, Advocate. He prays
for and is granted four weeks time to file counter affidavit. Petitioners 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 8.1.2010 passed by Dy. Director of Consolidation, Kushinagar in
Revision No. 593/501/736/612/1164/04, Daulat Dattak Vs. Sadiq & others
under Section 48 U.P.C.H. Act shall remain stayed.

Order Date :- 2.2.2010
LJ/-