Allahabad High Court High Court

Ram Shri And Another vs State Of U.P. And Others on 9 July, 2010

Allahabad High Court
Ram Shri And Another vs State Of U.P. And Others on 9 July, 2010
Court No. - 35

Case :- WRIT - C No. - 39540 of 2010

Petitioner :- Ram Shri And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mahtab Alam
Respondent Counsel :- C.S.C.

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

Learned Standing counsel has accepted notice for respondents no.
1 to 3. He prays for and is granted a month’s time to file counter
affidavit. The petitioner shall have two weeks thereafter to file
rejoinder affidavit. List immediately thereafter.

It is stated in paragraph 11 of the writ petition that the petitioner
are still in possession of the land in question.

Considering the facts and circumstances of this case and the effect
of Urban Land (Ceiling and Regulation Repeal) Act, 1999, it is
directed that status quo as on date with regard to the possession
over the land in dispute shall be maintained by the parties.

Order Date :- 9.7.2010
dps