Allahabad High Court High Court

Mithilesh And Others vs Deputy Director Of Consolidation … on 12 January, 2010

Allahabad High Court
Mithilesh And Others vs Deputy Director Of Consolidation … on 12 January, 2010
Court No. - 5

Case :- WRIT - B No. - 68828 of 2009

Petitioner :- Mithilesh And Others
Respondent :- Deputy Director Of Consolidation And Others
Petitioner Counsel :- R.S. Misra,Arun Kumar
Respondent Counsel :- C.S.C.,Jitan Tiwari

Hon'ble Sabhajeet Yadav,J.

Notice on behalf of respondent no. 1 has already been accepted by learned
standing counsel and Sri Jitan Tiwari has accepted notice on behalf of
respondents no. 2 and 3.

The respondents are permitted to file counter affidavit within four weeks.
Petitioners shall have three weeks thereafter to file rejoinder affidavit.

List immediately thereafter.

As interim measure, parties are directed to maintain status quo on spot and
they are also restrained from alienating the property in dispute during the
pendency of the writ petition.

Order Date :- 12.1.2010
KKM