Allahabad High Court High Court

Radhey Shyam And Others vs The Deputy Director Of … on 12 January, 2010

Allahabad High Court
Radhey Shyam And Others vs The Deputy Director Of … on 12 January, 2010
Court No. - 5

Case :- WRIT - B No. - 1039 of 2010

Petitioner :- Radhey Shyam And Others
Respondent :- The Deputy Director Of Consolidation And Others
Petitioner Counsel :- A.P. Tewari,S.S. Tripathi
Respondent Counsel :- C.S.C.,S.K. Pandey

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioners.

Notice on behalf of respondents no.1 to 3 has already been accepted by
learned Standing Counsel and Sri S.K. Pandey has accepted notice on behalf
of respondent no. 4.

Issue notice to the respondent no.5 returnable at an early date.

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

List thereafter.

However, during the pendency of writ petition the parties are restrained
from alienating and changing the nature of the property in dispute.

Order Date :- 12.1.2010
LJ/-