Allahabad High Court High Court

Vanshi vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Vanshi vs State Of U.P. & Others on 19 January, 2010
Court No. - 2

Case :- WRIT - C No. - 71259 of 2009

Petitioner :- Vanshi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Jitendra Pd. Mishra
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Learned Standing Counsel prays for and is allowed ten days time to file
counter affidavit. The petitioner is permitted to serve personally the
respondents no.4 and 5. Office may provide Dasti notice to the petitioner to
serve the respondents.

Learned counsel for the petitioner contends that he has already a personal
heavy bore Tube well on his plot no.163. He submits that another Tube well
under the fund of Vidhyak Nidhi is being constructed on the plot of
respondents no.4 and 5 which is at a distance of 70 meters of the petitioner’s
Tube well. According to Government Order dated 4.9.1998 no other tube
well under the government scheme can be constructed within the area of 500
meters. Learned Standing Counsel prays for and is granted ten days time to
file counter affidavit.

Put up this petition as fresh on 1.2.2010.

In the mean time status quo as existing today with regard to the construction
of the tube well, shall be maintained.

Order Date :- 19.1.2010
Hsc/