Allahabad High Court High Court

Kashim Ali And Another vs Board Of Revenue Alld. And Others on 16 June, 2010

Allahabad High Court
Kashim Ali And Another vs Board Of Revenue Alld. And Others on 16 June, 2010
Court No. - 21

Case :- WRIT - C No. - 33049 of 2010

Petitioner :- Kashim Ali And Another
Respondent :- Board Of Revenue Alld. And Others
Petitioner Counsel :- A.K. Singh
Respondent Counsel :- C.S.C.

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 Mahesh Narain Singh has accepted notice
on behalf of respondent no.4.

Issue notice to the respondents no. 5 to 32 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.

Till the next date of listing, respondents are restrained from alienating
the property in dispute in as much as they are further restrained not to make
any construction there on. However, they can merely cultivate the land
allotted to them.

Order Date :- 16.6.2010
LJ/-