Allahabad High Court High Court

Smt. Surendri And Others vs State Of U.P. And Others on 28 July, 2010

Allahabad High Court
Smt. Surendri And Others vs State Of U.P. And Others on 28 July, 2010
Court No. - 29

Case :- WRIT - C No. - 43339 of 2010

Petitioner :- Smt. Surendri And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.D. Tiwari,M.D. Singh Shekhar
Respondent Counsel :- C.S.C.,Ramendra Pratap Singh

Hon'ble Sunil Ambwani,J.

Hon’ble Kashi Nath Pandey,J.

Shri M.D. Singh Sekhar appearing for the petitioners submits that
Khasra Plot No.184 in Village Asgarpur Jagir, Pargana and
Tehsil Dadri Distt. Gautam Budh Nagar has not been acquired by
the State Government. It is recorded as abadi land. The
notification dated August 12th, 2008 does not notify Plot No.184
for acquisition. He submits that the respondents are trying to
demolish the land and had actually demolished a part of boundary.

Shri Ramendra Pratap Singh states that Smt. Urmila Devi-
petitioner No.4 has sold the land. The khatauni does not show that
petitioner Nos.1, 2 and 3 have sold the land.

Let Shri Ramendra Pratap Singh seek instructions in the matter.
List on 4th August, 2010.

Until 4th August, 2010, the constructions on Khasra Plot No.184
area 0.3790 hects. Village Asgarpur Jagir, Pargana and Tehsil
Dadri, Distt. Gautam Budh Nagar shall not be demolished by the
respondents.

Order Date :- 28.7.2010
SP/