Allahabad High Court High Court

Jamawant Maurya @ Jiya Lal vs State Of U.P. And Others on 21 June, 2010

Allahabad High Court
Jamawant Maurya @ Jiya Lal vs State Of U.P. And Others on 21 June, 2010
Court No. - 32

Case :- WRIT - C No. - 35979 of 2010

Petitioner :- Jamawant Maurya @ Jiya Lal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rama Shanker Yadav,Kripa Shnaker
Respondent Counsel :- C.S.C.,M.N. Singh

Hon'ble Ran Vijai Singh,J.

Issue notice.

Notices on behalf of the respondent nos. 1, 2 and 3 have been accepted by the
office of learned Chief Standing Counsel whereas on behalf of the respondent
no. 4 Sri M.N. Singh has put in appearance, therefore, notices need not be
served to them again.

Learned counsel for the respondents may file counter affidavit within a period
of six weeks. Rejoinder affidavit, if any, may be filed two weeks thereafter.
List thereafter.

As an interim measure, without prejudice to the right and contention of the
parties, subject to deposit of Rs. 800 before the respondent no. 3 within a
period of six weeks from the date of receipt of certified copy of this order, the
petitioner’s eviction from an area 0.020 H. in plot no. 116 situated in Mauja
Kalandarpur, Tehsil Sadar, District Jaunpur shall remain stayed.

Order Date :- 21.6.2010
Manoj