Allahabad High Court High Court

Vijay Shanker Pandey vs State Of U.P. And Others on 19 January, 2010

Allahabad High Court
Vijay Shanker Pandey vs State Of U.P. And Others on 19 January, 2010
Court No. - 5

Case :- WRIT - B No. - 2083 of 2010

Petitioner :- Vijay Shanker Pandey
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rajni Ojha
Respondent Counsel :- C.S.C.

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioner.

Notice on behalf of respondents no.1 to 5 has already been accepted by
learned Standing Counsel.

Issue notice to the respondents no. 6 to 8 returnable at an early date.

The respondents are directed to file counter affidavit within four weeks.
The 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
20.7.2009 passed by Settlement Officer of Consolidation on the application
under Rule 109 of Consolidation of Holdings Rules shall remain stayed.

Order Date :- 19.1.2010
LJ/-