Supreme Court of India

Vice Chairman,Lucknow … vs Mahant Baksh Singh @ Jai Chaudhary … on 4 August, 2009

Supreme Court of India
Vice Chairman,Lucknow … vs Mahant Baksh Singh @ Jai Chaudhary … on 4 August, 2009
Author: R Lodha
Bench: Tarun Chatterjee, R.M. Lodha
                                                                          Non-Reportable


                 IN THE SUPREME COURT OF INDIA
                  CIVIL APPELLATE JURISDICTION


                   CIVIL APPEAL NO.5072 OF 2009
                 (Arising out of SLP) No. 16795/2009)


Vice Chairman, Lucknow Development
Authority & Ors.                                      ...Appellants

                        Versus

Mahant Baksh Singh @ Jai Chaudhary & Ors. ...Respondents



                              JUDGEMENT

R.M. Lodha, J.

Leave granted.

2. This appeal by special leave is directed against an

interlocutory order dated July 15, 2009 passed by the High Court of

Judicature at Allahabad, Lucknow Bench, Lucknow.

3. The impugned direction reads thus:

” We, therefore, direct the District Magistrate,
Lucknow and Senior superintendent of Police,
Lucknow to put the petitioners in possession
over the Khasra plot No. 1284 area 1 Bigha
with the help of the revenue authorities within
24 hours and submit a report before this Court
on 17th of July, 2009.”

4. During the course of hearing, Mr. Mukul Rohtagi, learned

Senior Counsel for Respondent Nos. 1 to 6 submitted that the said

respondents (original writ petitioners) have no objection if the

aforesaid direction is set aside.

5. In view thereof, we are satisfied that the grievance of the

appellant stands redressed and it is not necessary to go into the

diverse aspects of the matter.

6. Accordingly, appeal is allowed and the direction

aforenoticed is set aside. Looking to the controversy raised in the writ

petition, we request the High Court to hear and decide the writ

petition as expeditiously as may be possible uninfluenced by any

observation made in the impugned order or the order that has been

passed by us.

……………………J
(Tarun Chatterjee)

……………………J
(R. M. Lodha)
New Delhi
August 4, 2009.