Court No. - 6 Case :- WRIT - C No. - 43286 of 2010 Petitioner :- Kanchhid . Respondent :- State Of U.P. & Ors. Petitioner Counsel :- D.S. Pandey Respondent Counsel :- C.S.C.,Anuj Kumar Hon'ble Ran Vijai Singh,J.
Admit.
Issue notice.
Notices on behalf of respondents no. 1 to 3 have been accepted by the office
of learned Chief Standing Counsel, whereas Sri Anuj Kumar has put in
appearance on behalf of respondent no.4, therefore, notice need not be served
again to the respondents no. 1 to 4.
As an interim measure without prejudice to the right and contention of the
parties, it is provided that subject to deposit of Rs.2370/- before respondent
no.3 the dispossession of the petitioner from Khasra No. 214 Rakva 0.111
Hectare situated at Gram Bhovapur District Ghaziabad pursuant to the
impugned judgments dated 26.4.2010 and 20.01.2010 passed by respondents
no.2 & 3 respectively shall remain stayed.
Order Date :- 27.7.2010
PKB