Allahabad High Court High Court

Raj Pal And Others vs State Of U.P. And Another on 22 June, 2010

Allahabad High Court
Raj Pal And Others vs State Of U.P. And Another on 22 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21304 of 2010

Petitioner :- Raj Pal And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Radhey Shyam
Respondent Counsel :- Govt Advocate

Hon'ble Virendra Singh,J.

Heard and perused the record.

Let notice be issued to respondent no. 2 returnable within one
month for filing counter affidavit, if any, till the date fixed.

It is alleged that the offence u/s 198-A is not made out against the
applicant as the land allotted to him does not fall u/s 195 and 197
of the U.P.Z.A. & L.R. Act.

Looking into the facts and circumstances of this case, I am of this
view that this matter be heard expeditiously on 17.08.2010.

In the meanwhile, no coercive measure shall be adopted to ensure
the personal appearance of the applicant by the Lower Court, if the
applicant voluntarily appears before the Court as and when
required.

List on 17.08.2010.

Order Date :- 22.6.2010
Jaideep/-