Court No. - 6 Case :- WRIT - C No. - 40268 of 2010 Petitioner :- Harpal Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Awdhesh Kumar Mishra Respondent Counsel :- C.S.C.,Anuj Kumar Hon'ble Prakash Krishna,J.
The learned standing counsel and the learned counsel for the Gaon Sabha
have accepted notice on behalf of the respondents.
They pray for and are granted a month’s time to file counter affidavit. Two
weeks’ thereafter for rejoinder affidavit.
List thereafter.
One of the contentions of the petitioner is that he is not in occupation of the
plot in question and therefore, there is no question of passing any eviction
order.
On a deposit of Rs.15,000/- within a period of one month with the Collector,
Ghaziabad, the recovery for the balance amount shall remain stayed.
By way of clarification, it is provided that the eviction order has not been
stayed.
Order Date :- 14.7.2010
IB
(Prakash Krishna,J)