Allahabad High Court High Court

Mohammad Faruk vs Joint Director Of Consolidation … on 26 July, 2010

Allahabad High Court
Mohammad Faruk vs Joint Director Of Consolidation … on 26 July, 2010
Court No. - 5

Case :- WRIT - B No. - 42892 of 2010

Petitioner :- Mohammad Faruk
Respondent :- Joint Director Of Consolidation Meerut And Ors.
Petitioner Counsel :- Abhitab Kumar Tiwari
Respondent Counsel :- C.S.C.,Anuj Kumar

Hon'ble Sabhajeet Yadav,J.

Notice on behalf of respondents no. 1 and 2 has been accepted by learned
standing counsel.

Respondent no. 3 is represented by Sri Anuj Kumar, standing counsel for
Gaon Sabha.

Issue notice to respondents no. 4 to 14 returnable at an early date.

Respondents are directed to file counter affidavit within four weeks.
Petitioner shall have three weeks thereafter to file rejoinder affidavit.

List thereafter.

Till the next date of listing, the effect and operation of order dated
26.12.2009 passed by Settlement Officer of Consolidation and order dated
19.04.2010 passed by Joint Director of Consolidation, District Meerut shall
remain stayed.

Order Date :- 26.7.2010
Kamlesh Maurya