Allahabad High Court
Hari Lakhan vs State Of U.P. & Others on 11 January, 2010
Court No. - 35 Case :- WRIT - C No. - 817 of 2010 Petitioner :- Hari Lakhan Respondent :- State Of U.P. & Others Petitioner Counsel :- Raj Karan Yadav Respondent Counsel :- C.S.C. Hon'ble Devendra Pratap Singh,J.
Hon’ble Mrs. Jayashree Tiwari,J.
Learned Standing counsel has accepted notice on behalf of the
respondents. He prays for and is granted six weeks’ time to file counter
affidavit. Rejoinder affidavit, if any, be filed within a week thereafter.
List in the week commencing 15th March 2010.
It is contended that no proceedings under Section 10(5) or 10(6) of the
Act were completed and the possession remains with the petitioner.
Till then, the petitioner may not be dispossessed from the dispute
plots.
Order Date :- 11.1.2010
PKG