Allahabad High Court High Court

Ata Mohammad And Another vs State Of U.P. And Others on 23 June, 2010

Allahabad High Court
Ata Mohammad And Another vs State Of U.P. And Others on 23 June, 2010
Court No. - 33

Case :- WRIT - C No. - 36378 of 2010

Petitioner :- Ata Mohammad And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- L.K. Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Ran Vijai Singh,J.

As prayed, put up as fresh on 5th July, 2010 before appropriate Court.

Learned Standing Counsel, appearing for respondents raised a preliminary
objection with regard to maintainability of the writ petition on the ground that
against the impugned order appeal lies and thereafter there is remedy of
revision.

Shri L.K. Tripathi, learned counsel for the petitioners states that the property
is going to be auctioned. In view of that, status quo as on date with regard to
the nature and possession over the land in dispute be maintained till 5th July,
2010. On that date, the question with regard to maintainability of the writ
petition may also be considered.

Order Date :- 23.6.2010
AKSI