Allahabad High Court High Court

Faujdar Singh vs State Of U.P. And Others on 18 June, 2010

Allahabad High Court
Faujdar Singh vs State Of U.P. And Others on 18 June, 2010
Court No. - 9

Case :- WRIT - C No. - 35571 of 2010

Petitioner :- Faujdar Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- D.P.S. Chauhan
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Krishna Murari,J.

Heard learned counsel for the petitioner and learned Standing
Counsel for the respondent Nos. 1 to 5.

Issue notice to the private respondents by registered post. Steps be
taken within ten days which shall be returnable at an early date.
Learned counsel for the respondents is granted one month’s time to
file counter affidavit. Learned counsel for the is granted three
weeks’ thereafter to file rejoinder affidavit.

List after expiry of the aforesaid period.

Until further orders of this Court, respondents are directed to
ensure that petitioner shall not be dis-possessed from the land in
dispute. Superintendent of Police, Azamgarh is directed to sent
complaince report of this order to this Hon’ble Court within a week
from today.

Order Date :- 18.6.2010
Shiraz